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