High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Chhedi Prasad Sinha &Amp; Ors on 30 September, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Chhedi Prasad Sinha &Amp; Ors on 30 September, 2010
 IN THE HIGH COURT OF JUDICATURE AT PATNA
                 LPA No.932 of 2010
1.   THE STATE OF BIHAR.
2.   THE     COMMISSIONER-CUM-SECRETARY,
     FINANCE DEPARTMENT, GOVERMENT OF
     BIHAR, PATNA.
3.   THE JOINT COMMISSIONER, ACCOUNTS
     ADMINISTRATION-CUM-DIRECTOR,
     PROVIDENT FUND DIRECTORATE, FINANCE
     DEPARTMENT, BIHAR AT PANT BHAWAN,
     PATNA.
4.   THE DY. DIRECTOR, PROVIDENT FUND
     DIRECTORATE, BIHAR, PATNA.
5.   THE DISTRICT PROVIDENT FUND OFFICER,
     WEST CHAMPARAN, BETTIAH.
6.   THE DISTRICT TREASURY OFFICER, WEST
     CHAMPARAN, BETTIAH.
7.   THE DISTRICT ACCOUNTS OFFICER, WEST
     CHAMPARAN, BETTIAH.
8.   THE SECRETARY/COMMISSIONER, MINOR
     IRRIGATION      DEPARTMENT,          VIKASH
     BHAWAN, BIHAR, PATNA.
9.   THE DY. SECRETARY, MINOR IRRIGATION
     DEPARTMENT, BIHAR, PATNA.
10. THE PROJECT COORDINATOR, TUBE WELL
     PROJECT,    BISHVESHARIYA,         BHAWAN,
     BIHAR, PATNA.
11. THE CHIEF ENGINEER (NORTH), TUBE WELL
     PROJECT, MUZAFFARPUR.
12. THE SUPERINTENDING ENGINEER, TUBE
     WELL     CIRCLE,      DAMUCHAK         ROAD,
     MUZAFFARPUR.
             ...(Respondents No.1 to 12)...Appellants.
                           Versus
1.   CHHEDI PRASAD SINHA, SON OF LATE
     SURYADEO LAL, RESIDENT OF VILLAGE-
     LAKHANPUR, P.S. LAURIYA, DISTRICT-
     WEST CHAMPARAN AT PRESENT RESIDING
     IN THE MOHALLA CHANDMANI, P.O.
     MOTIHARI,       P.S.-MOTIHARI          TOWN,
     DISTRICT- EAST CHAMPARAN.
                ....(Petitioner)....Respondent 1st Party.
                                -2-




                2.    THE MANAGING DIRECTOR, BIHAR WATER
                      DEVELOPMENT CORPORATION, DAROGA
                      PRASAD RAI PATH, SRI KRISHNAPURI,
                      PATNA.
                          ....(Respondent No.13)....Respondent 2nd party.
                3.    The Accountant General, Bihar, Patna.
                         ....(Respondent No.14)....Respondent 3rd party.

                Counsel for the Appellants :          Mr. Anil Kumar Jha,
                                                               G.A. No.2.
                Counsel for the respondents :         Mr. S.P. Srivastava.

                                        -----------

5 30.9.2010 Heard learned counsel for the appellants and

learned counsel for the respondents.

We were taken through the Division Bench

Judgment of this court in CWJC No.6298 of 1988 passed on

05.04.1989. That judgment was followed in another writ

petition bearing CWJC No.5826 of 1988 which was disposed

of on 26.02.1990. The writ petitioner has claimed to be a co-

petitioner in CWJC No.5826 of 1988 which was filed on

behalf of the association. The issue settled by those two

judgments of the Division Bench is to the effect that

petitioner and similarly situated employees continued to be

employees of the Minor Irrigation Department and were

rightly granted time bound promotion by the said

Department. Cancellation of time bound promotions through

orders dated 7.6.1988 and 5.8.1988 on the ground that

petitioner and similarly situated employees had become
-3-

employees of the Finance Department was not accepted by

the Division Bench till the year 1989-90.

The State accepted those decisions and

thereafter there is no further material to hold that the position

changed making the writ petitioner employee of the Finance

Department.

Learned writ Court has considered all the

relevant facts and has rightly relied upon the aforesaid two

judgments of the Division Bench to hold that the writ

petitioner being a permanent employee of the Minor

Irrigation Department was entitled and was rightly paid the

scale of head clerk of the said Department. On that account a

direction has been given for re-fixation of the retiral benefits

of the petitioner within a fixed period.

We find no good reason to interfere with the

order of the writ court. This appeal is, therefore, dismissed.

No cost.

(Shiva Kirti Singh, J.)

( Hemant Kumar Srivastava, J.)
sk/pn