High Court Jharkhand High Court

Ghanshyam Mishra vs State Of Jharkhand & Ors on 26 November, 2009

Jharkhand High Court
Ghanshyam Mishra vs State Of Jharkhand & Ors on 26 November, 2009
                            WRIT PETITION (SERVICE) NO. 669 OF 2003
                 [In the matter of an Application under Article 226 of the Constitution of India]
                                               .....

Ghanshyam Mishra …. …. …. …… … Petitioner
Versus

1. The State of Jharkhand

2. The Director General of Police, Jharkhand, Ranchi

3. Inspector General of Police, Chotanagpur Zone, Ranchi

4. Superintendent of Police, Dhanbad

5. The State of Bihar

6. Director General of Police-cum-Inspector General-
of Police, Bihar, Patna …. ….. ….. …. Respondents
….

                 For the Petitioner          :     Mr. Saurav Arun
                 For the Respondents         :     ----

                        PRESENT:
                        THE HON'BLE MR. JUSTICE AMARESHWAR SAHAY
                                       ----

Amareshwar Sahay, J.    This writ petition has been filed by the petitioner for

                 issuance    of   appropriate     writ/    direction   commanding        the

respondents to consider and grant promotion to him to the post of

Inspector of Police from the date the other persons junior to the

petitioner have been granted promotion to the said post. The case

of the petitioner is that he was appointed as Sub-Inspector of

Police in the year 1976, and since then, he has not been given any

promotion except the first time bound promotion, which as given to

him after completion of 24 years of service. In the year 1989-90,

for certain charges, he was departmentally proceeded and

consequent thereto, in the year 1992, a punishment of one black –

mark was awarded to him. The grievance of the petitioner is that

though the D.G. Board constituted for considering the case of

promotion held its meeting in the year 1997, in which the case of

the petitioner for promotion was also to be considered, but the

same was not considered because of the fact that the department

did not make available his A.C.Rs. and other relevant service

records, and thereby, the petitioner’s case could not be considered

for promotion to the post of Inspector of Police. Again in the year

1999, a departmental proceeding was initiated against the
2

petitioner and consequent thereto, by an order, in the year 2001,

he was awarded punishment of compulsory retirement from

service. The petitioner preferred a departmental appeal against the

said order of punishment. The appellate authority set aside the

order of punishment, and remanded the matter back to for fresh

enquiry. Thereafter, a fresh enquiry was held, and in that enquiry,

the petitioner was not found guilty, and he was exonerated in

September, 2003. The further grievance of the petitioner is that

though the D.G. Board sat in the year 2001, 2002, 2003, 2004 and

2006, but the case of the petitioner for promotion was not

considered.

Nobody appears for the State of Jharkhand, though an

affidavit has been filed by the State of Jharkhand. From which it

appears that the case of the petitioner was considered by the D.G.

Board which held its meeting on 25.2.2003, but he was not granted

promotion on that ground that his service records were not found

to be satisfactory. It is further stated on behalf of the petitioner

that the D.G. Board again held its meeting on 12.8.2006 and after

considering the case of the petitioner, he was not granted

promotion on the ground that his service record were found to be

not satisfactory.

Learned counsel for the petitioner submitted that no adverse

remark was ever communicated to the petitioner by which it can be

said that his service record was found to be not satisfactory. He

has submitted that so far the punishment of awarding one black –

mark is concerned, the same was awarded to him in the year 1992,

and after expiry of the period of three years, it has lost its

significance and force, therefore, it cannot be said that the service

record of the petitioner was unsatisfactory in any manner. He

further stated that it is a well settled principle of law that if an
3

adverse remark in service record is not communicated to a

delinquent, the same cannot be taken into consideration for not

granting promotion.

In such a situation, since nobody has appeared on behalf of

the State of Jharkhand, I have left with no other option but to allow

this application. Accordingly, this writ petition is allowed, and the

matter is remanded back to the authorities concerned to consider

the case of promotion of the petitioner afresh, and if it is found

that there is no adverse entry in the service record of the

petitioner, then an appropriate consequential order may be issued.

If it is found that there is adverse entry in the service record of the

petitioner that must be communicated to the petitioner so that he

may be given a chance to explain the same.

With these observations and direction, this writ application

stands allowed.

(AMARESHWAR SAHAY, J.)

Jharkhand High Court,
Ranchi. Dated 26.11.2009
N.A.F.R./S.I