High Court Jharkhand High Court

Sukhdeo Bhagat & Ors vs State Of Jharkhand & Ors on 14 September, 2011

Jharkhand High Court
Sukhdeo Bhagat & Ors vs State Of Jharkhand & Ors on 14 September, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI                                         
                         W.P.(S) No. 3931 of 2011   
                                   ­­­­­­­­
       Sukhdeo Bhagat & others                ...    Petitioners
                                       Versus
        The State of Jharkhand & others  ...            Respondents
                                     ­­­­­­­­
        CORAM:              HON'BLE MR. JUSTICE D. N. PATEL 
                                     ­­­­­­­­
        For the petitioners    : M/s Sujit Narayan Prasad, B. Burman, Advocates
        For the Jharkhand­State: J.C. to S.C.­I
        For the Bihar­State        : Mr. S.P. Roy, Advocate      
                                     ­­­­­­­­
                       th
        02: Dated 14    September, 2011
                                               

       1.

The   present   petitioners   claim   to   be   appointed   as   a   Non­medical 
Class­III post in the Health Department of the Government of Bihar in the 
year   1987.   The   respondent   authorities   terminated   the   petitioners   from 
service mainly on the ground that in pursuance of the direction, issued by 
Hon’ble Patna High Court, an inquiry committee was constituted in order to 
asses the legality propriety of the appointments made in the Leprosy Wings 
of the Health Department since it was reported that all the appointments 
have been made illegally by the authority, who was not competent to make 
such   appointment.   It   was   pointed   out   in   the   inquiry   report,   dated   31st 
December, 2008, that all the appointments de­hors the law. This report was 
again challenged in C.W.J.C. No. 6575 of 2009 and other analogous cases 
and Hon’ble Panta High Court has quashed the aforesaid report vide order 
dated 6th October, 2009. This order passed by Hon’ble Patna High Court in 
the aforesaid writ petition was also confirmed vide order dated 29th March, 
2011 in L.P.A. No. 230 of 2011.

2. Counsel for the petitioners further submitted that similarly situated 
persons   over   here,   in   the   State   of   Jharkhand,   has   also   preferred   writ 
petition, bearing W.P.(S) No. 6400 of 2002, which was being decided in 
favour of those petitioners by order dated 28th June, 2011. Petitioners’ case 
is in similar footing with the petitioners of the aforesaid C.W.J.C. No. 6575 
of 2009 and W.P.(S) No. 6400 of 2002 and therefore, suitable direction may 
be given to respondent no. 2 to consider the case of the petitioners in the 
light   of   the   decision   rendered   by   Hon’ble   Patna   High   Court,   vide   order 
dated 6th  October,  2009 in  C.W.J.C. No. 6575  of  2009, order dated 29th 
March, 2011 rendered in L.P.A. No. 230 of 2011 as well as the decision 
rendered by this Court in W.P.(S) No. 6400 of 2002 dated 28th June, 2011 
2.
within a stipulated time to be given by this Court.

3. I have heard counsel for the respondents, who has submitted that 
they do not have much objection, if such a direction is given to respondent 
no. 2 to treat this writ petition as a representation and decide the claim 
made  in this  writ petition  in accordance with law, within  the  stipulated 
time, as given by this Court. Counsel for respondent nos. 5 to 8 submitted 
that petitioner no. 3 namely, Kundan Kumar Sinha, was appointed by the 
State of Bihar and is working as such at the State of Bihar and therefore, 
his writ petition should have been preferred before Hon’ble High Court at 
Patna.  

4. In   view   of   the   aforesaid   limited   submissions,   I,   hereby,   direct 
respondent no. 2 to treat this writ petition as a representation and decide 
the claim made by the petitioners taking into consideration the decision 
rendered by Hon’ble Patna High Court vide order dated 6th October, 2009, 
in C.W.J.C. No. 6575 of 2009, the order dated 29th March, 2011 rendered in 
L.P.A. No. 230 of 2011 as well as the decision rendered by this Court in W.P.
(S) No. 6400 of 2002 dated 28th June, 2011 and dated 12th August, 2011 in 
W.P.(S) No. 2918 of 2011 for appointment on the post they were working in 
accordance   with   law,   rules,   regulations,   policies   and   Government 
enforceable orders, applicable to the petitioners as expeditiously as possible 
and practicable, preferably within a period of sixteen weeks, from the date 
of receipt of a copy of an order of this  Court, after  giving  an  adequate 
opportunity of being heard to the petitioners or to their representatives. 

5. In view of the above directions, this writ petition is disposed of.    

         ( D.N. Patel, J. )
VK