High Court Patna High Court - Orders

Ramanand Roy vs Sri Anjani Kuamr Singh &Amp; Ors. on 3 November, 2010

Patna High Court – Orders
Ramanand Roy vs Sri Anjani Kuamr Singh &Amp; Ors. on 3 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                         MJC NO.3930 OF 2009
RAMANAND ROY, SON OF LATE KESHWAR ROY, RESIDENT OF VILLAGE
JETULI, POLICE STATION FATUHA, DISTRICT PATNA ...............PETITIONER
                                VERSUS
  1. SRI ANJANI KUAMR SINGH, SECRETARY, Human Resources
     Development    Department,    GOVERNMENT   OF    BIHAR,   NEW
     SECRETARIAT, PATNA
  2. KUMAR ASHUTOSH, DIRECTOR, PRIMARY EDUCATION, Human
     Resources Development Department, GOVERNMENT OF BIHAR, PATNA
  3. SHRI SUNIL BARTHAWAL, COMMISSIONER, PATNA DIVISION, PATNA
  4. SHRI DASRATH RAM, REGIONAL DEPUTY DIRECTOR, PATNA DIVISION,
     INTER COUNCIL BUILDING, BUDH MARG, PATNA
  5. SHRI JITENDRA KUMAR SINHA, DISTRICT MAGISTRATE, PATNA
  6. SHRI SHASHI BHUSHAN, DISTRICT SUPERINTENDENT OF EDUCATION,
     PATNA
  7. SHRI RAJENDRA PANDEY, HEAD MASTER, MIDDLE SCHOOL,
     BAHUARA, PARSA, PATNA
  8. SHRI EKBAL HUSSAIN, HEAD MASTER, MIDDLE SCHOOL, ISHOPUR,
     PHULWARISHARIF, PATNA
  9. SHRI RAM LAGAN PRASAD SINGH, HEAD MASTER, MIDDLE SCHOOL,
     SAMPAT CHAK, PARSA, PATNA
  10.      CHANDRA SHEKHAR PRASAD SINGH, HEAD MASTER, MIDDLE
     SCHOOL, BAKAR GANJ, KOHAMA, FATUHA, PATNA
  11.      SHRI SHASHI SEKHAR PRASAD SINGH, HEAD MASTER, MIDDLE
     SCHOOL, ALABALPUR, FATUHA, PATNA
  ............................................................CONTEMNORS/OPPOSITE PARTIES
                                *********

5 03/11/2010 Heard learned Counsel for the petitioner and the

Opposite Parties.

A show cause has been filed containing

Annexure-A dated 02.09.2009 which has purportedly

been passed in compliance of the order of this court.

It appears that the petitioner is not satisfied with

the order contained in Annexure-A as it indicates that if

the petitioner is dissatisfied, he can place his case before

the District Superintendent of Education, Patna along

with the relevant documents, who will consider his case
-2-

in accordance with the 1993 Rules for promotion.

It is obvious that the option given to the

petitioner is not a satisfactory option, however, some sort

of reasonings has been mentioned in Annexure-A,

wherein it has been stated that the petitioner was only

entitled for promotion in accordance with the vacancies

and his position in the gradation list. This is the main

aspect which has to be considered. The fact that other

juniors were granted promotion, according to the

authorities, cannot be a criteria for grant of any further

promotion. If the petitioner is dissatisfied with the order

contained in Annexure-A, he would have the liberty to

challenge it in any appropriate proceedings.

This contempt application is disposed of with the

aforesaid observations and directions.

Anand                                   ( Sheema Ali Khan, J. )