Rajasthan High Court – Jodhpur
Akhil R.S.B.O.Asso. & Ors vs State & Ors on 10 February, 2009
S.B. CIVIL WRIT PETITION NO.1822/1997
Akhil Rajasthan Sahkari Bank Officers'
Association, Unit Sriganganagar & another
v.
State of Rajasthan & others
Date of Order: 10th February, 2009
HON'BLE MR JUSTICE GOVIND MATHUR
Mr M.S. Singhvi, for the petitioner
Mr Rajesh Joshi, for the respondents
By this petition for writ, an appropriate
writ, order or direction is sought by the
petitioners to declare illegal order dated 23rd
February, 1995 passed by the Registrar,
Cooperative Societies fixing strength for
various cadre of officers in Ganganagar
Central Cooperative Bank Limited. In reply to
the writ petition, it is stated by the
respondents that after issuance of the order
dated 23rd February, 1995, staffing pattern was
re-determined under an order dated 18th June,
1997 and promotions have already been given to
members of petitioner-Union. Para 10 of the
reply filed by respondent-Bank is worth to be
quoted:
"10. That the contents of paras
No.10 to 13 of the writ petition
are not relevant so far as the
controversy involved in the
present case is concerned. It is
relevant to mention here that
after the redetermination of the
staffing pattern vide Notification
Annexure/3 dated 23.2.1995, the
staffing pattern was again re-
determined vide Notification
Annexure R.3/1 dated 18.6.1997 and
thus, the Notification Annexure/3
has become irrelevant to the
controversy involved in the
instant case. It is further
relevant to mention here that in
pursuance of the Notification
Annexure R.3/1 dated 18.6.1997,
the DPC was held and on the basis
of the recommendations made by the
DPC, selections and promotions
were made. The copies of the
orders passed on the basis of the
recommendations of the DPC dated
20.10.1997, 20.10.1997,
27.10.1997, 19.7.1997, 10.11.1997,
10.11.1997 and 21.7.1997 are
submitted herewith and marked as
Annexures R.3/2 to R.3/8. Thus, it
is clear that in pursuance of the
revised staffing pattern fixed
vide Notification Annexure R.3/1
dated 18.6.1997, the meetings of
the DPC were already convened and
their results have also been
declared. Thus, in this view of
the matter and specially in view
of the above changed
circumstances, the contentions
made in paras No.10 to 13 of the
writ petition are irrelevant to
decide the controversy involved in
the instant case."
In view of averments made in para 10 of
the reply, relief claimed by the petitioners
in this petition for writ has become
infructuous and as such, no further
adjudication is required.
Accordingly, this petition for writ is
dismissed. However, it is open for the
petitioners to challenge re-determination of
strength of various cadres if they have any
grievance.
[GOVIND MATHUR],J.
mma