High Court Patna High Court - Orders

Sanjay Kumar Ghosh vs The State Of Bihar & Ors on 5 July, 2011

Patna High Court – Orders
Sanjay Kumar Ghosh vs The State Of Bihar & Ors on 5 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.2755 of 2011
                 Sanjay Kumar Ghosh, son of late Patal Chandra Ghosh, resident of
                 village & P.O. Jagdishpur, District - Bhagalpur
                                                    Versus
                 1. The State Of Bihar.
                 2. The Chief Secretary, Bihar Office at New Secretariat, Bailey Road,
                     Patna.
                 3. The D.M. Bhagalpur, District - Bhagalpur.
                 4. The D.D.C. Bhagalpur, District - Bhagalpur.
                 5. The B.D.O. Shahkund, Block - Shahkund, District - Bhagalpur.
                                               -----------

For the petitioner : Dr. Shashi S Kishore.
For the State : M K Pathak, AC to GA 4.

—-

02. 5.7.2011 As per the assertions made in the writ application

petitioner is working on a daily wage as a Computer Operator

under the District Establishment of Bhagalpur from the year

2003. He has annexed a few documents to show that there are

recommendations made in his favour by the District

Development Commissioner to the District Magistrate to

regularize him. Since the District Magistrate has not taken

cognizance of those recommendations made by the

subordinate, writ has been filed.

This Court has to take into consideration the

declaration of law on the issue made by the highest Court of the

country in matters of such kind. Case of regularization or right

for claim to such benefit has been dealt with in detail by a

Constitution Bench of the Supreme Court in the case of

Secretary, State of Karnataka vs. Uma Devi. None of the

parameters which have been laid down by the Supreme Court

even by way of an exception or a one-time measure for
2

regularization brings the case of the petitioner within the ambit.

Counsel for the petitioner also has not been able to

produce any judgment or order which could support him to

beget the relief which he is looking for despite the declaration

of the Constitution Bench. If that be so, then mere asking for

recommendation in favour of the petitioner by somebody down

the list in the district administration would not create a right for

regularization in favour of the petitioner.

Based on the direction of the Hon`ble Supreme

Court in Uma Devi’s case, the State of Bihar has already issued

circular in this regard in the year 2006. It goes without saying

that any claim much less of the petitioner will also have to be

tested on the basis of such circular, which any way has not been

produced by the counsel for the petitioner but if an occasion of

the kind arises then the decision in the case of Uma Devi and

the Government circular will have to be taken into consideration

by the concerned authority.

In view of above, no direction can be issued in

favour of the petitioner as no case as such is made out at this

stage.

Writ is dismissed.

rkp                                            ( Ajay Kumar Tripathi, J.)