High Court Patna High Court - Orders

Nandeshwar Prasad vs The State Of Bihar & Ors on 17 October, 2011

Patna High Court – Orders
Nandeshwar Prasad vs The State Of Bihar & Ors on 17 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.4798 of 2007
                    Nandeshwar Prasad, S/O of Late Devan Prasad, resident of
                    Village:- Chakjalal, P.O.- Khjajurar, P.S. Bhadaur, District
                    Patna                           ...                 ... Petitioner
                                                Versus
                    1. The State Of Bihar through Commissioner-cum-
                       Secretary, Water Resources Department, Govt. of
                       Bihar, Patna
                    2. Special Secretary, Water Resources Department, Govt.
                       of Bihar, Patna
                    3. Engineer-in-Chief        (Central),      Water    Resources
                       Department, Bihar, Patna
                    4. Chief Engineer, Water Resources Department
                       (Irrigation) Department, Bihar, Patna
                    5. Executive Engineer, Punpun Flood Protection
                       Division, Patna                ...               Respondents
                                   ----------------------------------

For the Petitioner :Mr. Shambhu Sharan Singh, Advocate
For the State :Mr. Dhirendra Kumar, A.C. to AAG-14

02/ 17.10.2011 Heard learned counsel for the

petitioner and the State.

2. Petitioner is serving as Assistant

Caretaker in the Kosi Rest House, Patna on daily

wage basis with effect from 1.5.1979.

3. It is submitted on his behalf that he

is being paid the wages of Class IV employees,

but is actually discharging the duties of

Caretaker, which is a Class III post. In support

of such fact, counsel for the petitioner has

referred to the letter of the Chief Engineer,
2

bearing Memo No. 183 dated 16.3.1983,

Annexure-A in which designation of the

petitioner has been mentioned as Caretaker of

the Kosi Rest House, Patna.

4. Counsel for the State has opposed

the prayer and states that petitioner is being paid

the wages of Class IV employees, as he was

engaged to discharge the duties of Class IV post.

The Chief Engineer under letter dated 16.3.1983

casually described the petitioner as Caretaker.

Such description will not vest the petitioner with

any right to hold and receive salary of Class III

post.

5. I see substance in the submission

and, accordingly, direct the State- respondents to

consider the case of the petitioner for

regularization as Class IV employee as early as

possible, in any case within two months from the

date of receipt/ production of a copy of this

order before the Principal Secretary of the

Department taking into account the fact that

petitioner is discharging the duties of Assistant
3

Caretaker with effect from 1.5.1979.

6. The writ petition is, accordingly,

disposed of.

Arjun/                                   ( V. N. Sinha, J.)