IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 800 of 2004
Sushil Marandi ... ... ... Petitioner
Versus
Union of India through the Director,
Personnel & Training Department, New Delhi & Ors. ... Respondents
CORAM: HON'BLE MR. JUSTICE D.G.R. PATNAIK
For the Petitioner : Mr. Manoj Tondon, Advocate
Mr. Navin Kumar Singh, Advocate
For the Respondents : Mr. D.K. Dubey, S.C. (Mines)
04/04.01.2010
Heard Counsel for the parties.
The petitioner in this writ application has prayed for an order, quashing the
final cadre allocation made by the Marketing Officer, Food Civil Supply and
Commerce Department, so far it relates to the petitioner, whereby the petitioner
has been allocated to the State of Bihar in the cadre allocation.
Further prayer has been made to direct the respondent to allocate the
petitioner to the cadre of Jharkhand.
Admitted facts of the petitioner’s claim is that he belongs to the Scheduled
Tribe community and during his entire service tenure, he remained posted within
the areas now falling in the State of Jharkhand and at no point of time was he
posted in any area now falling in the State of Bihar. By the impugned notification,
the petitioner has been finally allocated to the Bihar Cadre where, he has joined
pursuant to the order of his transfer. Being aggrieved, the petitioner has filed this
writ application.
In the counter affidavit filed on behalf of the Respondent-State of Bihar, the
reasons stated for such allocation of cadre is that at the time of considering the
cadre allotment, the petitioner’s option was not received. It further appears from
the counter affidavits of the Respondent-State of Bihar and also of the
Respondent-State of Jharkhand, that neither states have reserved any objection
against the grant of petitioner’s prayer for allotment of his services to the cadre of
Jharkhand and in fact, necessary recommendations have also been made and
forwarded to the authorities concerned by the State of Bihar.
It is informed that the Central Government has also recently issued a
Circular under which the aggrieved employees may avail the opportunity of opting
for final cadre allotment and the respective State Governments would be at liberty
to reconsider the cases of such employees, who may wish to submit a fresh
option.
Considering the above facts and circumstances, this writ application is
disposed of with a direction to the concerned authorities of the Respondents,
particularly the Secretaries, Food and Civil Supplies in both the State
Governments, to consider the petitioner’s prayer and take an appropriate decision
in the light of the grounds advanced by him in support of his prayer and in the
light of the recommendation made in his favour and in the light of the recent
Circular of the Central Government and pass an appropriate order within two
months from the date of production/receipt of a copy of this order.
Let a copy of this order be given to the counsels for the Respondents,
State of Bihar and also the State of Jharkhand.
(D.G.R. Patnaik, J.)
Manish