High Court Patna High Court - Orders

Chandrashekhar &Amp; Ors vs The State Of Bihar &Amp; Ors on 17 August, 2010

Patna High Court – Orders
Chandrashekhar &Amp; Ors vs The State Of Bihar &Amp; Ors on 17 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA

In the matters of applications under Article 226 of the
Constitution of India.

                CWJC No.10030 of 1997
1. NAGENDRA KUMAR SON OF RAM PRAVESH SINGH
C/O. JAICHAND SINGH, ELECTRICAL DEPARTMENT,
BIHAR COLLEGE OF ENGINEERING, PATNA
UNIVERSITY CAMPUS, PATNA.
2. SAHDEO LAL SON OF SRI GOVIND LAL, VILLAGE &
P.O. ROH, DISTRICT NAWADAH AT PRESENT RESIDIN
AT C/O. SRI B. N. AUDDY, ANILA KUTIR, NEW GANDHI
NAGAR, RANCHI-2.
3. MAHTAB HUSSAIN SON OF MD. ISHAQUE, EUMAX
PHARMA, BRAMHAPURA, LAXMI CHOWK,
MUZAFFARPUR.
4. ARVIND KUMAR SINGH SON OF SRI RAM SEVAK
SINGH BEHYIND SHARDA MARKET, SANJAY CINEMA
ROAD, MUZAFFARPUR.
5. BINOY KUMAR SINGH SON OF SHIVENDRA
NARAYAN SINGH BEHIND SHARDA MARKET, SANJAY
CINEMA ROAD, MUZAFFARPUR.
6. MITHILESH KUMAR SINHA SON OF SUCHIT
NARAYAN SINGH SYNOCHEM LAB. BHIKHAN PURA,
MUZAFFARPUR.
7. MAHENDRA PRASA SINHA SON OF GOKUL PD.
SINHA EUMAX PHARMA, BRAMHAPURA, LAXMI
CHOWK, MUZAFFARPUR.
8. PRIYAVRAT NARAIN YADAV SON OF LATE MOHAN
LAL YADAV CHANAKYA PURI, ROAD NO. 2. M.I.T.
MUZAFFARPUR.
9. NAGENDRA PRASAD SON OF SHIV NANDAN
PRASAD C.B.I. ROAD, RAJGIR, NALANDA.
                         Versus
1. THE STATE OF BIHAR THROUGH HEALTH
SECRETARY GOVT. OF BIHAR, PATNA.
2. THE HEALTH SECRETARY, GOVT. OF BIHAR,
PATNA.
3. THE BIHAR PUBLIC SERVICE COMMISSION
THROUGH ITS CHAIRMAN, PATNA.
4. THE CHAIRMAN, BIHAR PUBLIC SERVICE
COMMISSION, PATNA.
               -2-




5. THE SECRETARY, BIHAR PUBLIC SERVICE
COMMISSION, PATNA.
6. THE OFFICER ON SPECIAL DUTY, BIHAR PUBLIC
SERVICE COMMISSION, PATNA.
                        with
              CWJC No.10124 of 1997
1. SUNIL KUMAR JHA SON OF SRI HIRA NAND JHA
RESIDENT OF VIDYAPURI, KANKARBAGH, P.S.
KANKARBAGH, PATNA AT PRESENT WORKING AS
FIELD EXECUTIE INDIAN DRUGS AND
PHARMACEUTICAL LTD. S.P. VERMA ROAD, PATNA.
2. NIRMAL KUMAR SON OF SRI JAGDISH THAKUR, 4
M/36, BAHADURPUR HOUSING BOARD COLONY,
LOHIYANAGAR, P.S. AGAMKUAN, PATNA.
                       Versus
1. THE STATE OF BIHAR THROUGH COMMISSIONER
CUM SECRETARY DEPARTMENT OF HEALTH, GOVT.
OF BIHAR, PATNA.
2. THE BIHAR PUBLIC SERVICE COMMISSION
THROUGH ITS SECRETARY, PATNA.
3. THE CHAIRMAN, BIHAR PUBLIC SERVICE
COMMISSION, PATNA.
4. THE OFFICER ON SPECIAL DUTY, BIHAR PUBLIC
SERVICE COMMISSION, PATNA
                        With
              CWJC No.10309 of 1997
1. CHANDRASHEKHAR SON OF LATE LALOO PRASAD
MOHALLA NEWATI TOLA, TARBANNA HATA, NEAR
MAHARAJGANJ, PATNA.
2. PREM SHANKAR PODDAR SON OF SURAJ NARAYAN
PODDAR MOHALLA GURHATTA, P.O. JAHUGANJ,
PATNA CITY.
3. CHITRANJAN KUMAR SINHA SON OF SRI RADHA
KRISHNA SINHA SHREE ENTERPRISES, NEMA PLACE,
EXHIBITION ROAD, PATNA.
4. MAHENDRA PRATAP CHOPRA SON OF SHREE I.C.
CHOPRA, C-208, ASHOK NAGAR ROAD NO. 1, ARGORA
RANCHI.
5. DHARAM CHAND PRASAD SINGH SON OF SRI
JAMUNA PRASAD SINGH MOHALLA NANDINI PATH,
WEST PATEL NAGAR, P.O. SASTRI NAGAR, PATNA
6. DEVENDRA KUMAR SON OF RAGHUBANSH MANI
MALOHDUMPUR, DISTRICT JAHANABAD.
                 -3-




7. KAMLESH KUMAR SHARMA SON OF SRI SIDH NATH
SHARMA AT & P.O. LALA BHADASARA, P.S. DULHIN
BAZAR, DISTRICT PATNA.
8. ASHUTHOSH KUMAR JHA SON OF SRI SHIV
CHANDRA JHA , PARARI, VIA BANGAM, DISTRICT
SAHARSA.
9. ANIL PRASAD SINGH SON OF SRI AKHILESHWAR
PRASAD SINGH AT TOLE BABU KHUBA SINGH, P.O.
ATHMAL GOLA, DISTRICT PATNA.
10. OM PRAKASH THAKUR SON OF KAMESHWAR
THAKUR, LABH GAON, DISTRICT KHAGARIA
                       Versus
1. THE STATE OF BIHAR THROUGH HEALTH
SECRETARY GOVT. OF BIHAR, PATNA.
2. THE HEALTH SECRETARY, GOVT. OF BIHAR,
PATNA.
3. THE BIHAR PUBLIC SERVICE COMMISSION
THROUGH ITS SECRETARY, PATNA.
4. THE CHAIRMAN, BIHAR PUBLIC SERVICE
COMMISSION, PATNA.
5. THE OFFICER ON SPECIAL DUTY, BIHAR PUBLIC
SERVICE COMMISSION, PATNA.

                                with
                  CWJC No.10600 of 1997
NAVIN CHANDRA SON OF RAM CHANDRA PRASAD
AT PRESENT CARE OF RAM CHANDRA PRASAD,
RESIDENT OF MOHALLA SHIVAPURI NAR ABHAY
CARBON FACTORY, P.S. SHASTRINAGAR, PATNA.
                              Versus
1. THE STATE OF BIHAR
2. THE SECRETARY, HEALTH AND FAMILY WELFARE
DEPARTMENT, NEW SECRETARIAT, PATNA.
3. THE STATE DRUG CONTROLLER, GOVT. OF BIHAR,
PATNA.
4. THE BIHAR PUBLIC SERVICE COMMISSION
THROUGH ITS SECRETARY, HAVING ITS OFFICE AT 15,
BAILEY ROAD, PATNA.
5. THE SECRETARY, BIHAR PUBLIC SERVICE
COMMISSION, 15, BAILEY ROAD, PATNA.
                            -----------

For the Petitioners :- M/S. Ashutosh Ranjan Pandey &
Banwari Sharma
-4-

For B.P.S. C. :- Mrs. Nilu Agrawal.

For the State :- A.C. to G.A. V

——

PRESENT

THE HON’BLE MR. JUSTICE AJAY KUMAR TRIPATHI

——–

A.K.Tripathi,J., All these petitioners were applicants pursuant to

advertisement no. 29/97 issued on 19.10.1997 which was

for holding of examination for filling up the post of Drug

Inspectors in the State of Bihar. According to the

petitioners, though process for filling up the posts had

been going on for many a decades but nothing tangible or

substantive was done by the respondent State except for

issuing advertisement which became a cause of action for

filing of these writ applications. Admitted position is that

all the petitioners were over age when the advertisement

was issued and that came in their way of participation in

the said examination. The petitioners moved the High

Court seeking exemption and permission to sit in the

examination despite the age bar coming in their way but

the High Court except for directing the Bihar Public

Service Commission to accept the form and fees and to

allow the petitioners to sit in the examination, nothing
-5-

more came to be done since the Court categorically

recorded that the results would not be declared without

the leave of the Court. Such an order came to be passed

for the first time atleast in one of the writ applications as

far back as on 5.1.1997.

The writ applications came to be admitted and

is now being taken up for final disposal in hearing in the

year 2010. The question which arises for consideration is

the kind of relief which can be granted to these petitioners

in the changed circumstance and the long passage of time

which has gone past.

One fact has been pointed out to the Court that

out of many petitioners, only four had qualified in the

written test but despite the best efforts made by them by

filing various interlocutory applications for further

direction with regard to declaration of their result and

their participation in the process of selection, no order

ever came to be passed by the Court. Keeping in view

the above fact, so far as the rest of the petitioners are

concerned the matter has become infructuous and dead

for them. Non passing of examination is curtains for
-6-

them so far as their claim for appointment is concerned.

Question with regard to the other four persons

who claim that they had passed the written examination is

being pressed now by the learned counsels. A direction is

sought on the respondents keeping in mind the fact that

there are still large number of vacancies pending and

which can be filled up by allowing the four persons who

had cleared their written examination to be considered

for appointment.

The argument may sound attractive, but the fact

is that mere passing of the written examination does not

give a right to these petitioners for appointment. There

are many other steps which are taken before a final merit

list is prepared and recommendation made for

appointment. The case of these four petitioners cannot be

treated in isolation.

Further keeping in mind that even when the

advertisement was issued in the year 1997, all these

petitioners were over age and the bar of age came in way

of the petitioners in the year 1997 itself. Now the age

bar has become a barrier in the last 12 years. Giving
-7-

them exemption in age on the basis of passing of their so

called written examination at this stage would be

misplaced and misdirected as there has to be some

correlation when the advertisement was made and the

relief for appointment can be granted. It is just a case

where the petitioners have missed the bus for whatever

reason and that cannot be undone by the Court at such a

belated stage. The argument made now is mere academic

and the Court is not inclined to pass any substantive order

in favour of the four candidates who have supposedly

passed the examination in the year 1998.

All these four writ applications are dismissed.

(Ajay Kumar Tripathi, J.)

Patna High Court,
The 17th August, 2010
AMIN/ (N.A.F.R.)