High Court Patna High Court - Orders

Shri Gopal Krishana vs The State Of Bihar &Amp; Ors on 7 December, 2010

Patna High Court – Orders
Shri Gopal Krishana vs The State Of Bihar &Amp; Ors on 7 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.5964 of 2010
                    SHRI GOPAL KRISHANA, aged about 57 years, S.O Late
                    Bhubaneshwar Ram, resident of Village Rampur P.s.
                    Rampur, Dist-Buxar, presently posted as Chief Engineer
                    (South), Building Construction Department, Bihar,
                    Visheswaraya Bhawan, Belly Road, Patna.

                                            Versus

                 1. THE STATE OF BIHAR.
                 2. Chief Secretary, Govt. of Bihar, Old Secretariat, Bihar,
                    Patna.
                 3. Principal Secretary to the Govt. Road Construction
                    Department Govt. of Bihar, Patna.
                 4. Secretary to the Govt., Road Construction Deptt. Govt. of
                    Bihar Patna.
                 5. Joint Secretary to the Govt., Road Construction Deptt. Govt.
                    of Bihar, Patna.
                 6. Deputy Secretary (Vigilance) Road Construction Department
                    Govt. of Bihar, Patna
                                                -----------

2 07.12.2010 I.A. No. 4665 of 2010 has been filed by the

petitioner for necessary amendments in the writ

application and for liberty to challenge the

order dated 6.4.2010 by which his second appeal

has also been dismissed.

Considering the facts and circumstances

mentioned in the I.A. the same is allowed.

In this writ application petitioner has

challenged the order of minor punishment of

withholding of one increment without cumulative

effect as contained in Annexure-5 as well as the

order of the Appellate Authority rejecting his
2

appeal as contained in Annexure-7 and also order

dated 06.04.2010 of the second Appellate

Authority rejecting his second appeal as

contained in Annexure-10.

From the show cause notice as contained in

Annexure-2 and the impugned order, Annexure-5 it

appears that the charge against the petitioner

was of delaying clearance of a file for granting

technical approval for construction of a check

post. Petitioner at the relevant time was Chief

Engineer in the Central Planning Organization in

the Road Construction Department. A file for

granting technical approval for construction of a

check post was received in his office on

31.1.2008. The file remained in the office for

over 3 months and finally could be cleared with

the technical approval only on 3.4.2008.The delay

in construction of check post therefore caused

revenue loss to the State Government. Hence, a

show cause was issued to the petitioner to which

he replied through Annexure-3. In his said reply,

petitioner explained the movement of the file in

his office. He stated that he was transferred

from the post w.e.f. 27.3.2008 and therefore, he

was not responsible for the delay caused in

transmitting the file to the Engineer-in-Chief
3

with technical approval thereafter. From the show

cause it appears that, after the receipt of the

file petitioner endorsed it to different persons

for examination and report and file thus kept on

moving in his Organization itself and was cleared

and sent only on 3.4.2008. Hence movement of the

file and delay in granting technical clearance to

the said proposal of construction of check post

caused in his Organization stands established.

Learned counsel for the petitioner submits

that the delay was not on the part of the

petitioner as he had endorsed the file to the

concerned section under him for scrutiny etc.

Therefore, he submits that petitioner cannot be

held responsible for the delay. He submits that

the entire process actually took only one month

and seventeen days and not three months during

the period of the petitioner.

It may be that the file was endorsed by

the petitioner to his subordinate officers for

scrutiny and report, but the fact is that the

nature of the work required as expeditious

dealing with the file. The petitioner was heading

the Organization and, therefore, he cannot be

absolved of the vicarious liability for the delay

caused, though technically file may have remained
4

on the table of some of his subordinate officers.

Being the head of the Organization it was

required from the petitioner to appreciate the

urgency in the matter and ensure that the file is

cleared immediately and sent to the concerned

authorities to proceed in the matter. By the

impugned order the petitioner has been awarded a

minor punishment of withholding of one increment

without cumulative effect. Hence, the effect of

the punishment will stand wiped out on completion

of one year as per the newly inserted Explanation

2 in Rule 14 of the 2005 Rules and petitioner

will be restored in the pay scale at the point he

will be entitled and shall also be considered for

promotion from the due date after the period of

punishment expires.

In the circumstances, considering the

facts and circumstances of this case, this Court

does not find any merit in the writ application,

and the same is dismissed.

Prakash                                            ( J.N.Singh, J.)