High Court Patna High Court - Orders

Babu Lal Sah vs The State Of Bihar &Amp; Ors on 9 November, 2010

Patna High Court – Orders
Babu Lal Sah vs The State Of Bihar &Amp; Ors on 9 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.1379 of 2010
                 1. BABU LAL SAH S/O YADU NANDAN SAH POSTED AS
                 LABOUR (FIELD WORKER CLASS-IV) IN THE OFFICE OF
                 INCHARGE DISTRICT MALARIA OFFICER, BETTIAH
                 RESIDENT OF VILLAGE BHAGARWA,
                 P.S.MANJHOLIA,DISTT-WEST CHAMPARAN
                                   Versus
                 1. THE STATE OF BIHAR , THROUGH THE DIRECTOR-IN-
                 CHIEF, HEALTH SERVICES BIHAR,PATNA
                 2. THE CHIEF MALARIA OFFICER BIHAR,PATNA
                 3. THE INCHAGE , DISTRICT MALARIA OFFICER BETTIAH,
                 EAST CHAMPARAN
                                    with
                               CWJC No.1438 of 2010
                 1. BASUDEO SAH S/O LATE RAM NARAYAN SAH POSTED AS
                 LABOUR (FIEND WORKER CLASSIV) IN THE OFFICE OF
                 INCHARGE DISTRICT MALARIA OFFICER,BETTIAH
                 RESIDENT OF VILLAGE BHAGARWA, P.S.MANJHLIA, DISTT-
                 WEST CHAMPARAN
                                   Versus
                 1. THE STATE OF BIHAR , THROUGH THE DIRECTOR-IN-
                 CHIEF, HEALTH SERVICES BIHAR, PATNA
                 2. CHIEF MALARIA OFFICER BIHAR,PATNA
                 3. THE INCHARGE , DISTRICT MALARIA OFFICER
                 BETTIAH, EAST CHAMPARAN
                                 -----------

8 9.11.2010 Petitioners are the persons, whose services were dispensed

with on the ground of irregularity in appointment. They along with

several hundred approached this Court. The matter then traveled to the

Division Bench. While the matter was pending before the Division

Bench in LPA, the Division Bench directed the State to scrutinize the

cases of all individuals, who were affected by the order of termination

of their services and categorize them basically in two categories i.e.

irregular appointment and illegal appointment .A High Powered

Committee headed by the Director-in Chief, Health Services, was

formed. It submitted its report to the Court on affidavit. In the said
-2-

report, the Committee categorized the petitioners as irregular

appointees. By virtue of the said placement, the petitioners became

entitled to be regularized. Ultimately, all L.P.As were disposed of,

which judgment is since reported as State of Bihar -v- Purendra Sulan

Kit, 2006(3) PLJR 386.By then the judgment of Constitution Bench of

Apex Court in the case of Secretary, State of Karnataka-v- Uma Devi

since reported in 2006(2)PLJR (SC) 363 was at hand. This Court

disposed of LPAs as per the judgment, as referred to above, and directed

the State to set up a Committee and scrutinize the individual cases. In so

far as persons, who are found to be irregular appointees, they should be

regularized and the rests would be deemed to be dismissed being illegal

appointees. This time when the Committee remained under a new

Director-in Chief, Health Services, it found the petitioners to be illegal

appointees as against irregular in the earlier report. It is this brought the

petitioners to this Court seeking the reliefs as this adversely affects the

petitioners. At first, a counter affidavit was sought to be filed by the

State taking the very existence of the first report but on being shown

that it was a part of the record of LPA proceeding and filed under

affidavit duly sworn by Director-in-Chief, Health Services,the said

affidavit was withdrawn..

A second counter affidavit was then filed. It was then

submitted that as the first report did not bear the signature of all the

members of the Committee though it was filed under affidavit of the

Director-in-Chief, Health Services,it was not acted upon and as such

after retirement of the Director-in-Chief, Health Services under the new
-3-

Director-in Chief, Health Services, a fresh Committee was formed. This

submission is again not correct. The sound reason for the second

Committee is that the first Committee was formed pursuant to interim

order in LPA proceeding. That report was not finally affirmed or acted

upon by this Court.While disposing of LPAs, this Court passed a fresh

direction to constitute a fresh Committee to examine the matter and that

is how the second Committee came into being after disposal of LPAs.

However, question remains as to why irregular appointees suddenly

became illegal appointees.

Here, I may notice that the petitioners were engaged purely

as daily wagers by the Incharge District Malaria Officer . They have

been working continuously for four years and applied for

regularization. The District Malaria Officer forwarded their applications

to the Chief Malaria Officer, Bihar, Patna . The Chief Malaria Officer,

Bihar, Patna then passed an order approving their regularization and

directed the District Malaria Officer to follow up the formality. It is

pursuant to that the petitioners were then regularized way back in the

year 1988 itself. It is now said in the counter affidavit that initial

appointment being by an officer, who was not competent, being illegal.

The petitioners are now categorized as illegal though in the first report

they were shown as irregular because of the categorization that was

followed was that an appointee by incompetent person having

qualification on vacant sanctioned post was to be treated irregular. This

difference changed the situation. From the facts, it would be clear that it

is not in dispute that the petitioners were engaged on daily wage on
-4-

sanctioned vacant posts, who were qualified for permanent appointment

to that post. It was mere in charge on daily wages not an appointment

to the post. On State’s own showing the persons, who could make these

appointments was the Chief Medical Officer, Bihar, Patna. From the

facts, noted above, it would be seen that being daily wagers for over

four years their cases were referred to the Chief Medical Officer, who

granted approval for their regularization. Thus appointments were to be

made upon regularization by the Chief Medical Officer, Bihar, Patna

who on State’s own stand was the competent officer. Thus, on the

facts, it is not in dispute that these appointments /regularizations were

made by the Chief Medical Officer, Bihar, Patna , who was the

competent person to appoint on duly sanctioned post, which was vacant

and for which the petitioners had requisite qualification. That, in my

view, would make it only irregular appointment and cannot be termed as

illegal appointment. To that extent, Five Men Committee report cannot

be sustained. Here, I may notice another aspect from the very judgment

of the Constitution Bench, which is the basis of the judgment of this

Court in LPA cases, where their Lordships in LPA cases have noticed

para 44 of Uma Devi case. In that para itself their Lordships have noted

as under-

“We also clarify that regularization, if any already made, but

not subjudice, need not be reopened based on this judgment”

In the present case, petitioners’ appointments were duly

regularized pursuant to order passed by the competent authority on

sectioned vacant posts. It is not the case of the State that the Chief
-5-

Medical Officer, Bihar, Patna was not the competent to order

regularization. Thus, in my view, petitioners have been wrongly

categorized as illegal appointees. They were rightly shown as irregular

appointees in the first report, as submitted to the Court, the consequence

whereof would be that being irregular appointees, in view of the

judgment of this Court in which petitioners were also parties, they

would be required to be regularized and/or not interfered with and

having been dismissed , would be liable to be taken back as others have

been.

With the aforesaid observations and directions, the writ

petitions stand disposed of.

singh                     (Navaniti Prasad Singh,J)