High Court Patna High Court - Orders

Arjun Praswan vs The State Of Bihar & Ors on 28 July, 2011

Patna High Court – Orders
Arjun Praswan vs The State Of Bihar & Ors on 28 July, 2011
                               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CWJC No.3733 of 2009
                                            Arjun Praswan
                                                Versus
                                       The State Of Bihar & Ors
                                             -----------

3. 28.07.2011 The petitioner was appointed as Junior Engineer on 16.4.1973.

He came to be promoted on ad hoc basis as Assistant Engineer on

2.5.1983.The promotion came to be regularised with effect from

2.9.1981.The Departmental Promotion Committee on 29.3.1989 shifted

his date of substantive promotion as Assistant Engineer to

16.4.1980.The petitioner is now aggrieved by his promotion on

28.2.1992 on the post of Executive Engineer. He contends that his

eligibility and date of promotion as Executive Engineer has to be

counted from the date of his promotion as Assistant Engineer i.e.

16.4.1980. His juniors, who became Assistant Engineer after 16.4.1980,

have been considered and promoted as Executive Engineer in the

years 1988-1990.

The respondent State acknowledges that the petitioner has

been treated as an Assistant Engineer from 16.4.1980 and paid his

monetary benefits accordingly. The defence is that it was done in view

of orders of this Court which the respondents accepted after their

challenge in appeal failed. He contends that the seniority of the

petitioner in the cadre of Assistant Engineer has been reckoned and

final seniority list prepared on 3.7.2008 based on the date of entry into

the cadre.

The Commission has filed separate counter affidavit. It states

that the date of substantive promotion of the petitioner in the cadre of

Assistant Engineer has been changed to 16.4.1980.Thereafter no

proposal has been received for any consequent shifting of his promotion

as Executive Engineer.

The Court is at a complete loss to understand how an individual

can have two different dates for purposes of reckoning his seniority as

Assistant Engineer. One would be based on the recommendation of the

Departmental Promotion Committee which remains unchanged and has

in fact been acted upon by payment of salary from that date, which

actually has been paid by notification dated 3.12.1999. The other date

of reckoning the seniority in the final gradation list prepared in the year

2008 is purported to be from the date of actual entry into the cadre. The

next question that arises is can there be actual date of entry into the

cadre and a fictional date of entry into the cadre with regard to the same

person.

Let the State file its counter affidavit which must specifically

answer this question.

List after four weeks at the same position.

Snkumar/-                                          (Navin Sinha,J.)