High Court Patna High Court - Orders

Indra Kumar Sinha & Ors vs The State Of Bihar & Ors on 5 July, 2011

Patna High Court – Orders
Indra Kumar Sinha & Ors vs The State Of Bihar & Ors on 5 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.7331 of 2010
        1. Indra Kumar Sinha S/O Late Hare Krishan Prasad R/O Vill
        Babhani, P.O.Baretha Via Pothia, P.S.Falka, Distt-Katihar, At
        Present Posted As Cooperative Extension Officer In The Office Of
        The Assistant Registrar, Cooperative Societies, Circle Naugachia,
        Distt-Bhagalpur
        2. Sugan Kumar S/O Late Hanumath Saran R/O Vill Gurudwara
        Road, P.O.Digha, P.S.Danapur, Distt-Patna At Present Posted As
        Cooperative Extension Officer In The Office Of The Assistant
        Registrar, Cooperative Societies Circle , Naugachia , Distt-Bhagalpur
        3. Satya Narayan Paswan S/O Sri Ramotar Paswan R/O Vill &
        P.O.Samaspur, P.S.Muffasil , Distt-Khagaria, At Present Posted As
        Cooperative Extension Officer In The Office Of The Assistant
        Registrar, Cooperative Societies Circle, Naugachia, Distt-Bhagalpur
        4. Ganesh Prasad Singh S/O Late Sagar Singh At P.O. Panhusi,
        P.S.Kursakanta, Distt-Katihar At Present Posted As Cooperative
        Extension Officer In The Office Of The Assistant Registrar,
        Cooperative Societies, Circle Kishanganj, Distt-Kishanganj
        5. Shanker Lal Biswas S/O Late Agam Lal Biswas Vill Sirania,
        P.O.Saurajabat, P.S.Dagarua, Distt-Purnea At Present Posted As
        Cooperative Extension Officer In The Office Of The Assistant
        Registrar, Cooperative Societies, Circle Kishanganj, Distt-
        Kishanganj
        6. Om Prakash S/O Sri Kapildeo Mandal R/O Vill Deewani
        Tola(Brahmasthan), P.O.Bariyarpur, P.S.Sadar Munger, Distt-
        Munger At Present Posted As Cooperative Extension Officer In The
        Office Of The Assistant Registrar, Cooperative Societies, Circle
        Banka, Distt-Banka
                                  Versus
        1. The State Of Bihar Through The Chief Secretary Govt. Of Bihar,
        Patna
        2. The Chief Secretary Govt. Of Bihar, Patna
        3. The Principal Secretary, Rural Development Department Govt.
        Of Bihar, Old Secretariat, Patna
        4. The Deputy Secretary, Rural Development Department Govt. Of
        Bihar, Old Secretariat, Patna
                                               -----------

For the Petitioners:- Dr. Bidhu Ranjan, Adv.

Mr. Indu Bhushan, Adv.

For the State:- Mr. Prashant Sinha, Adv.

————-

4. 05.07.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are stated to be employees of the
2

Co-operative Department aggrieved by non consideration of

their cases for deputation as Block Development

Officer/Circle Officer by the Department of Rural

Development.

Counsel for the parties are not at issue that in so

far as petitioner nos. 1, 4, 5 and 6 are concerned, rejection

of their candidature for departmental lapses in not

furnishing their A.C.R. reports or other necessary

information cannot visit them with adverse consequences if

they were otherwise eligible for consideration under the

advertisement. Any non consideration on that ground only

is arbitrary. Subject to availability of vacancies and the

need for personnel, the said petitioners do have a right to

be considered especially if their juniors have been selected

ignoring their claims for no valid reason when the

respondents may be required to make proper

rearrangement of appointments so that Article 14 does not

stand violated.

In so far as petitioner no. 2 is concerned, in view

of the fact that departmental proceedings were pending

against him as on the date of consideration and still remain

pending, the Court finds no error in the action of the

respondents declining his consideration.

On the date of consideration departmental

proceedings were also pending against petitioner no. 3.
3

There can thus be no illegality in the action of the

respondents in not considering him as on the relevant date.

But if, as was submitted on behalf of the petitioner, he has

been subsequently exonerated in the departmental

proceeding on 9.10.2010, and vacancy subsists, the

petitioner fulfils other conditions of eligibility, the

respondents require more personnel for deputation, his

case may be considered.

The order to be complied with within a maximum

period of two months from the date of receipt/production of

a copy of this order.

The writ application stands disposed.

P. Kumar                                                     ( Navin Sinha, J. )