High Court Patna High Court - Orders

Akhileshwar Prasad &Amp; Ors vs The State Of Bihar &Amp; Ors on 21 September, 2010

Patna High Court – Orders
Akhileshwar Prasad &Amp; Ors vs The State Of Bihar &Amp; Ors on 21 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
               CWJC No.3261 of 1997
                YOGENDRA PRASAD
                       Versus
           THE STATE OF BIHAR & ORS
                        with
                CWJC No.859 of 1997
            KAMLESH NANDAN & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.1898 of 1997
             BASUDEO PRASAD & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.6170 of 1997
         KESHAW PRASAD YADAV & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.6589 of 1997
                 RAJ KUMAR SINGH
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.3533 of 1997
              RAJNISH KUMAR & ANR
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.2381 of 1997
         SHAMBHU SARAN SINGH & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.1124 of 1997
                  SANJAY KUMAR
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.2382 of 1997
            NILABMAR THAKUR & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.7234 of 1997
          RAM CHANDRA KUMAR & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
         2




        CWJC No.3034 of 1997
          BARUNJAY KUMAR
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.1787 of 1997
SUBHASH CHANDRA SHARMA & ORS
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.2262 of 1997
  RAGHAW PRASAD SINGH & ORS
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.7521 of 1998
 BHUNESHWAR CHOUDHARY & ORS
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.7624 of 1998
    SANTOSH KUMAR JHA & ORS
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.9074 of 1998
       VISHNU KANT SHARMA
                Versus
    THE STATE OF BIHAR & ORS
                  with
         CWJC No.813 of 1999
        MANOJ KUMAR SINGH
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.1555 of 2005
       SURJANANDAN PRASAD
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.5948 of 1997
   AKHILESHWAR PRASAD & ORS
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.5025 of 1997
      SUSHIL KUMAR PASWAN
                Versus
    THE STATE OF BIHAR & ORS
              -----------

3

14. 21.9.2010 The supplementary counter affidavits which have come to

be filed on behalf of the PHED, to use the expression, are delightfully

vague. They do not answer the specific assertions made by the

petitioners that a committee consisting of five persons was set up and

according to their information, a report has come to be tendered to the

Department of Finance. This fact is neither being accepted nor denied.

One thing which has emerged from the deliberations is that

quite a few claimants or the petitioners have been accommodated but

many are still anxiously waiting for a decision as to their fate. The Court

fails to understand as to why the State is harping on the issue of

illegal appointment now in view of the steps which have been taken by

them to regularize the services of those similarly appointed. It is another

issue as to how many can be accommodated or regularized and how

many cannot. But these are juggleries which have to be done by the

State with certain amount of honesty and dedication of the cause.

Since supplementary counter affidavits have not helped in

deciding the claim of the petitioners one way or the other, the exercise

carried out today is of no use.

The Court therefore directs that let an affidavit be filed by

Mr. Surendra Kumar, Chief Engineer (Mechanical), PHED, who heads

the committee which was saddled with the responsibility of tendering a

report as to the status of the exercise carried out by the said committee

and affidavit be also filed on behalf of the Finance Commissioner,

Government of Bihar, whether such a report has been received or

tendered by the said committee within a time frame within which the
4

Government would like to take decision in this regard because these

litigations have dragged on for more than a decade now and the issue

must come to rest. The Court is not interested in adjourning the matter

any further or continuing with the exercise of exchange of pleadings.

Let both the authorities furnish their respective affidavits by

5th of October, 2010.

All these matters will come up in the same position on 5th of

October, 2010.

rkp                               ( Ajay Kumar Tripathi, J.)