High Court Patna High Court - Orders

Kameshwar Singh vs The State Of Bihar & Ors on 19 September, 2011

Patna High Court – Orders
Kameshwar Singh vs The State Of Bihar & Ors on 19 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No. 942 of 2009
               Kameshwar Singh, son of Late Krishnadeo Singh, resident
               of Village - Tarwan, P.S. - Naubatpur, District - Patna
                                                        .................... Petitioner
                                           Versus
               1. The State Of Bihar through the Secretary, Human
                  Resources Development Department, Government of
                  Bihar, Patna
               2. The Director, Primary Education, Government of Bihar,
                  Patna
               3. The District Superintendent of Education, Patna
               4. Dineshwar Singh, son of Late Jagdeo Singh, resident
                  of Village - Mouri, P.O. - Mouri, P.s. - Paliganj, Via -
                  Shankar, Imamganj in the district of Patna
                                                   ..................... Respondents
                              ----------------------------------

05. 19.09.2011 No one appears for the petitioner.

Counsel for the State is present.

Counter Affidavit and Supplementary Counter

Affidavit has been filed on behalf of the State.

Petitioner was appointed as Assistant

Teacher, Primary School, Tara Nagar, Sikariya, Anchal

– Bihta, District – Patna on 30.05.1962 and retired on

28.02.1997. Petitioner has filed this application for a

direction on the respondents to allow him B.A. trained

scale as well as the scale of Headmaster, since junior

to him has been allowed benefit of B.A. Trained Scale,

as well as Headmaster’s pay-scale.

Petitioner’s case is that he was graduate at

the time of his appointment and he was allowed B.A.

Scale. First time-bound-promotion was allowed vide

Order dated 24.11.1990. In the year 1988, a
2

gradation list of Teachers had been prepared for

granting graduate trained pay-scale to the Teachers,

in which his name was at serial no. 39. One

Dineshwar Singh, who had joined service in the year

1988, much after the petitioner’s joining, as Assistant

Teacher, was allowed B.A. Trained Scale, as well as

Headmaster’s scale, but till date of his superannuation

petitioner was not allowed, there promotional

benefits.

In the Counter Affidavit filed on behalf of the

State, it has been admitted that in the year 1995,

gradation list have been prepared in terms of 1993

Promotion Rules. In the said gradation list, in the Arts

Category, petitioner’s name was recorded at serial no.

52. The promotion was to be given in the Graduate

Trained Scale, considering the vacancies in the Arts

Category. Persons up to 38 serial were given

promotion. The 1993 Promotion Rules was challenged

in L. P. A. No. 985 of 1996 / 1137 of 1996 and on

account of stay order no further action was taken.

During the pendency of the LPA, petitioner

superannuated. The LPA has been disposed of on

21.04.2009. In terms of the direction in the LPA, the

Directorate has issued letter no. 4, dated 04.01.2010.
3

The decision taken by the Director is that no

promotion can be granted with retrospective effect.

Since, the petitioner has superannuated as such he is

not entitled for any promotion with retrospective

effect.

In the Supplementary Counter Affidavit, it has

been stated, due to non-availability of connected

records, the matter relating to promotion given to

Dineshwar Singh can not be verified. However, it is

admitted that the then District Superintendent of

Education, Patna had given several illegal promotions,

which were subsequently cancelled.

Considering the fact that the matter is very

old, this application is being disposed of, giving liberty

to the petitioner for filing his representation before

the District Superintendent of Education, Patna now

DEO, Patna, giving full details of his of his claim. In

case petitioner is found to be entitled for BA Trained

Scale, the respondent will pass necessary order in this

regard and will allow the petitioner, benefits of B.A.

Trained Scale. In case of his entitlement, necessary

orders must be passed within eight weeks from the

date of filing of the representation by the petitioner.

SKM                                      (Mridula Mishra, J.)