High Court Jharkhand High Court

Om Prakash Tyagi vs State Of Jharkhand & Ors on 6 October, 2009

Jharkhand High Court
Om Prakash Tyagi vs State Of Jharkhand & Ors on 6 October, 2009
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                W.P. (S) No. 2809 of 2003

      Om Prakash Tyagi                          . ....   ...      Petitioner
                                    Versus
      1. The State of Jharkhand
      2. The State Project Director, Ranchi
      3. State Project Director, Patna
      4. District Programme Co-coordinator, Hazaribagh ... Respondents
                                   --------
              CORAM        : HON'BLE MR. JUSTICE AMARESHWAR SAHAY
                                   ------
      For the Petitioner           :      Mr. S.K.Sinha, Advocate
      For the Respondents          :       J.C. to S.C.-II
                                     ------

3/ 6.10.2009

Heard the parties.

In this writ petition, the petitioner has prayed for direction upon the

respondents to pay him salary for the period, February 2000 to November 2000,

which according to the petitioner, has not been paid to him by the District

Programme Coordinator, Jharkhand Education Programme, Hazariabgh.

In the counter affidavit, it has specifically been stated that the

petitioner was appointed initially as Assistant Engineer on 9th of June 1998 at a

consolidated remuneration of Rs. 6500/- per month and his initial posting was at

Purnea. Subsequently, he was transferred from Purnea to Hazaribagh with a

direction to join the transferred post in the first week of July 1998 and

accordingly, he was relieved by letter dated 1.7.1998. The petitioner was thereafter

again transferred from Hazariabgh to Vaishali but the petitioner absented from his

duty. According to the respondents, the petitioner worked for 13 days in the month

of February 2000, 19 days in the month of March, 2000, 5 days in the month of

April 2000, 3 days in the month of May 2000, 10 days in the month of June 2000,

i.e. total for 50 days only and thereafter he absented from his duty from 16.6.2003

to 31.10.2003. It has also been stated that since the petitioner worked only for 50

days and therefore, the salary for the working period from February 2000 to June

2000 i.e. for 50 days were sanctioned, but the petitioner is not ready to accept the

same.

2.

These allegations made against the petitioner have not been

controverted by him by filing any rejoinder.

Since the petitioner did not work in between the period 16.6.2003 to

31.10.2003 as stated by the respondents and he worked only for 50 days in

between the period, February 2000 to June 2000 and therefore, the petitioner can

claim salary only for the period he has worked and not for the period when he was

absent and did not work.

In such a situation, the petitioner is not entitled to any relief as

claimed by him.

Accordingly, this writ petition is dismissed having found no merit.

(Amareshwar Sahay, J.)
R.Kr.