High Court Patna High Court - Orders

Arun Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 29 June, 2010

Patna High Court – Orders
Arun Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 29 June, 2010
 IN THE MATTER OF APPLCIATION UNDER ARTICLE 226 OF
 THE CONSTITUTION OF INDIA
                ---------

CWJC No.4942 of 1999

1. SYED NEYAZ AHMAD S/O LATE SYED MOHAMMAD WASIM, MOHALLA
SATTAR MISTRY LANE, KARIMGANJ, PS- CIVIL LINES, GAYA
DISTT- GAYA

2. MOHAMMAD RASHID S/O SAMSUL HODA MOHALLA ABBAS LANE,
KARIMGANJ,PS- CIVIL LINES,GAYA,DISTT- GAYA- PETITIONERS
Versus

1. THE STATE OF BIHAR

2. THE SECY. DEPARTMENT OF PERSONNEL & ADMINISTRATIVE
REFORMS. GOVT. OF BIHAR, PATNA

3. THE SECY. ROAD CONSTRUCTION DEPARTMENT, GOVT. OF BIHAR
VISHWARAIYA BHAWAN, BAILEY ROAD, PATNA

4. THE SECY WATER RESOURCES DEPARTMENT, GOVT. OF
BIHAR,SACHAI BHAWAN OLD SECRETARIAT, PATNA

5. THE BIHAR PUBLIC SERVICE COMMISSION, 15 JAWAHAR LAL
NEHRU MARG, PATNA THROUGH ITS SECY.

6. THE CHAIRMAN BPSC. , PATNA

7. THE OFFICE-ON-SPECIAL DUTY BPSC., PATNA—RESPONDENTS
with
CWJC No.1390 of 1998

1. ARUN KUMAR S/O SRI SHEO SHARAN SINGH R/O VILL- ASOPUR
PS- DANAPUR DISTRICT PATNA

2. AMRENDRA KUMAR S/O SRI SURENDRA SINGH R/O VILL-
MUHAMMADPUR PS- PHULWARISHARIF, DISTT- PATNA

3. MANOJ KUMAR S/O SRI INDRA MOHAN PD SINHA, R/O MOHALLA
EAST PATEL NAGAR PS- SHASTRI NAGAR, DISTT- PATNA

4. SANJIW NAYAN S/O SRI LALESHWAR PD SINGH R/O VILL BHAIKH
PS- MAKHDUMPUR DISTT- JEHANABAD

5. BAIDEHI SHARAN SINGH S/O GANESH SINGH R/O VILL-NAWADIH
PS- BANKE BAZAR DISTT- GAYA

6. DEVENDRA PRATAP SINGH S/O RAM ACHCHHE SINGH R/O VILL-
MURLICHAK PS- GARDANIBAGH DISTT- PATNA

7. JITENDRA PD. S/O GUPTESHWAR PD. R/O QR. NO. C/2 NEW
IRRIGATION COLONY, PS- DEHRI-ON-SONE DISTT-ROHTAS

8. RAN VIJAY PATHAK S/O GARAKH NATH PATHAK R/O VILL-
SAISAR PS-SAISAR DISTT- ROHTAS

9. ANUP KUMAR S/O ARJUN PD. R/O F/188 PC.COLONY PS-
KANKARBAGH, DISTT- PATNA

10. SUDHIR KUMAR S/O DEVENDRA SHARMA R/O B/181 BIRLA
COLONY, PS- PHULWARISHARIF DISTT- PATNA

11. CHANDRA BILAS PD. YADAV S/O DEVLAGAN PD. R/O
MOHALLA ANISHBAD(PAHARPUR MORE) PS- GARDANIBAGH, DISTT-
PATNA

12. NAGENDDRA NATH PATHAK S/O LALAN PATHAK R/O QR.
690, LBS NAGAR PS- SHASTRI NAGAR, DISTT- PATNA

13. GOPAL PANDEY S/O RAMJEE PANDEY R/O A/58 HOUSING
COLONY LOHIA NAGAR PS- KANKARBAGH, DISTT- PATNA

14. SIDHESHWAR PD. SINGH S/O BRAHMDEO SIGNH R/O VILL-
ITWAN PS- KARAKAT DISTT- ROHTAS.

15. NIRMAL KUMAR SINHA S/O LATE K.K.SHRIVASTAVA R/O
QR. NO. E/4 INDRAPURI PS- DEHRI-ON-SONE DISTT-ROHTAS—

—————————–PETITIONERS
Versus
THE STATE OF BIHAR & ORS( THE RESPONDENTS ARE THE SAME
AS IN CWJC No. 4942/99)
with
CWJC No.3704 of 1998

1. SHASHI BHUSHAN KUMAR S/O RAMESHWAWR SINGH R/O VILL-
DILLU BIGHA PS- SILAO DISTT- NALANAD PRESENTLY RESIDING
-2-

AT MOHALLA KAMARUDDINGANJ C/O CHANDRA SHEKHAR PD, NEAR
OLD POST OFFICE PO/PS-BIHARSHARIF DISTT- NALANDA

2. JITENDRA KUMAR SINGH S/O RAM NARESH PD. SINGH R/O
MOHALLA UDANI PURI (KILAPAR) PO & PS-BIHARSHARIF,
DISTT- NALANDA————-PETITIONERS
Versus
THE STATE OF BIHAR & ORS( RESPONDENTS ARE THE SAME AS
IN CWJC. NO. 4942/99)
with
CWJC No.4495 of 1998
JAGDISH SINGH S/O HRIDAYA NARAIN SINGH R/O BAZARKONA PO
& PS-KUDRA, DISTT- KAIMUR AT BHABUA—-PETITIONER
Versus
THE STATE OF BIHAR & ORS (RESPONDENTS ARE THE SAME AS IN
CWJC NO.4942/99)
with
CWJC No.6253 of 1999

1. MD. KAZMI ALAM S/O LATE ALI HUSSAIN, QUADRI MANZIL,
MOHALLA KARIMGANJ PS- CIVIL LINES, GAYA, DISTT- GAYA

2. TRISHUL KUMAR SINHA S/O MUNDRIKA PD. SINHA, JAI PRAKASH
NAGAR GAWALBIGHA PS- CIVIL LINES, GAYA, DISTT- GAYA

3. MOHD. ADIL HASSAN S/O MOHD. NAZIMUDDIN R/O VILL-
CHHATARGHAT, PO- LUXMI NAGAR, PS- CHANDAUTI DISTT- GAYA
AT PRESENT SHARIF MANZIL, DR. HARIDAS CHATTERJEE LANE
PS- CIVIL LINES, GAYA DISTT- GAYA

4. MD. SHAFI AKHTAR S/O LATE MOJIBUR RAHMAN C/O SAMI
AKHTAR, HASAN LANE, KARIMGANJ, PS- CIVIL LANE, GAYA,
DISTT- GAYA———————-PETITIONERS
Versus
THE STATE OF BIHAR & ORS( RESPONDENTS ARE THE SAME AS IN
CWJC. NO. 4942 OF 99)
with
CWJC No.4798 of 1998

1. SHREE RAVI PRAKASH S/O MADAN PD. SRIVASTAVA R/O QR. NO.
5/381 LOHIA NAGAR PS- KANKARBAGH, MOHALLA KANKARBAGH,
DISTT- PATNA.

2. ANJANI KUMAR SINHA S/O AWADH MUNI PD. R/O 110, DEFENCE
COLONY KANKARBAGH PS- KANKARBAGH DISTT- PATNA

3. SANTOSH KUMAR S/O DADAN PRASAD R/O BRIGHT CAREER SCHOOL,
MOHALLA- GAURAKAHANI (GAJRAR) PS- SASRRAM DISTT- ROHTAS

4. BIRENDRA KUMAR SINGH S/O BANSHDHARI SINGH VERMA R/O
SEAM, GHANCHANI BUNGLOW PO- BERMO DISTT-GIRIDIH

5. RAMAKANT SINGH S/O RAMA NATH SINGH R/O VILL- MOHADDIGANJ
(RAILWAY MAL GODOWN) PO- SASARAM,DISTT-ROHTAS

6. AJAY KUMAR SINGH S/O KAPILDEO SINGH R/O BERMA, SEAM
CHANCHANI BUNGLOW PO- BERMO, DISTT. BOKARO

7. ANIL KUMAR SINGH S/O DAROGA ROY, R/O AT & PO- AKORHI
BAZAR VAI DALMIA NAGAR SASARAM DISTT- ROHTAS

8. SUDHIR KUMAR SINGH S/O JAGDEEP SINGHR/O FLAT NO. 219,
RAJBANSHI NAGAR PS- SHASHTRI NAGAR, DISTT-PATNA

9. PRADHAN SHYAM SUNDAR PD. S/O PRADHAN CHANDRAMA PD. R/O
MOHALL GAJRAR (GOURAKSHANI) PO- SASARAM DISTT- ROHTAS

10. ARVIND KUMAR S/O J.B. SHARMA ROY (DGM) R/O BTPS COLONY
QR. NO.B/5 BEGUSARAI DISTT- BEGUSARAI

11. ANIL KUMAR SINGH S/O JAGANNATH SINGH R/O FLAT NO. 5/56,
WEAKER SECTION KANKARBAGH PS- KANKARBAGH, DISTT- PATNA

12. MANOJ KUMAR KASHYAP S/O PREM RAM SARRF, R/O CHOWK
BAZAR, SASARAM DISTT-ROHTAS

13. ARVIND KUMAR SINGH S/O RAJESHWAR PD. SINGH (RETD.S.E.)
R/O GANDHI NAGAR WEST BORING ROAD, DISTT- PATNA

14. ARZOO AKBAR USMANI S/O Z.A.USMANI, R/O SULTANGANJ, PO-
MAHENDRU DISTT- PATNA
-3-

15. ABHAY KUMAR DUTT VERMA S/O ANIRUDH KUMAR DUTT VERMA R/O
ROAD NO. 1/D, ASHOK NAGAR KANKARBAGH, PATNA

16. SUMAN KUMAR SINGH S/O RAM NARESH SINGH R/O VILL-
BHUSAHULA PO- & PS DARIHAT DISTT- ROHTAS

17. ARUN KUMAR SINGH S/O SURAJ DAYAL SINGH R/O CLUB ROAD,
AURANGABAD DISTT- AURANGABAD.

18. PRAMOD KUMAR SINGH S/O RAM BILAS SINGH VILL-SUHI PO-
MALHARA PS- DEO, DISTT- AURANGABAD

19. DHIRENDRA KUMAR SINGH S/O SARYU PD. SINGH R/O SARYU
BHAWAN ,NEW AREA MAHARAJGANJ ROAD, DISTT- AURANGABAD

20. MAHENDRA KUMAR PATHAK S/O SHAMBHU NATH PATHAK, JAGDISH
BHAWAN CLUB ROAD, AURANGABAD———PETITIONERS
Versus
THE STATE OF BIHAR & ORS (THE RESPONDENTS ARE THE SAME
AS IN CWJC. NO. 4942/99)
with
CWJC No.5584 of 1998

1. PRAMOD KUMAR S/O LATE JUGESHWASR PD. SINHA C/O DR. VIJAY
KUMAR, R/O MOHALL MAUNA KATAHARIBAGH ROAD PO- CHAPRA PS-
CHAPRAA TOWN, DISTT. SARAN

2. RAMESH KUMAR S/O VIDYADHAR MISHRA QR. NO. 274 ROAD NO.4
RAJBANSHI NAGAR PATNA. PERMANENT ADDRESS C/O RAJ KANT
MISHRA VILL- & PO- NARAITHA DISTT- DARBHANGA

3. ANIL KUMAR S/O SIDH NATH SINGH KALAMUNCH BAKERGANJ
BEHIND RUPAK CINEMA, PATNA

4. REJEEV RANJAN KUMAR S/O LATE ARJUN PD. SHARMA,
SHEIKHPURA (BRAHASTHAN) P.O.B.V. COLLEGE, PATNA

5. KUMAR ANIL PRAKASH S/O PARASHU RAM SHARMA MOHALL PRAKASH
NIKETAN HORILGANJ, JEHANABAD COURT DISTT- JEHANABAD

6. SUNIL KUMAR SINGH S/O R.P.SINGH( RETD E.O) VIJAY NAGAR,
RUKANPURA LANE NO.1 HOUSE OFSHRI S.P.SINGH( BANK
MANAGER) P.O B.V. COLLEGE,PATNA-14

7. RABINDRA KUMAR S/O SHITAL PD. SINHA WEST LOHANIPUR PS-
KADAMKUAN, PATNA-13————–PETITIONERS
Versus
THE STATE OF BIHAR & ORS (RESPONDENTS ARE THE SAME AS IN
CWJC. NO.4942 OF 99)

———–

For the Petitioners: Mr. Ganesh Pd. Singh,Sr. Advocate
(In CWJC No.4942/99) Mr. Manish Kumar, Advocate
For the Petitioner: Mr. Md. Fazal Rahman, Advocate
(In CWJC No.6253/99)
For the Petitioners: Mr. Rajendra Pd. Singh,Sr.Advocate
(in CWJC No.1390/98) Mr. Rajeev kumar Singh, Advocate
Mr. Navjot Yeshu,Advocate
For the State: Mr. S.K. Ghose, AAG-2
Mr. N.K.Sinha, Advocate
For BPSC Mrs. Nilu Agrawal, Advocate
(In all the cases)

————

P R E S E N T
HON’BLE MR. JUSTICE AJAY KUMAR TRIPATHI
*****

A.K.Tripathi,J All the writ applications have been heard together

because they had been admitted and clubbed together for hearing as
-4-

common bundle of facts and questions of law have emerged or were

pressed by various counsels representing the petitioners at the

relevant time. It is in this background all these matters have been

heard together and are also being disposed of by this common

judgment.

All these petitioners are claimants and desired

appointment on the post of Assistant Engineer (Civil) in the Road

Construction Department, Government of Bihar. They all claimed

that they have the requisite experience by virtue of training they had

undergone as apprentice in various recognized institutions. Their

right for appointment to the post irrespective of the terms and

conditions laid down in Advertisement No. 128 of 1996 flows from a

decision which was rendered in the case of U.P State Road

Construction & Another vrs. U.P. Parivahan Nigam Shishukhs

Berozgar Sangh & Others ( 1995) 2 SCC 1.

In the above decision of the Hon’ble Supreme Court

while dealing with the provisions of Apprenticeship Act, the Apex

Court was of the opinion that all such apprentices who had

undergone training acquired skill as well as consumed public time

and money ought to be engaged by the State authority on the basis of

certain parameters laid down in paragraph-12 of the said decision.

The decision of the Apex Court was rendered in a case originating

from the State of Uttar Pradesh and in relation to a Public Sector

Undertaking, namely, the Road Transport Corporation Uttar Pradesh.

Taking queue from the said decision the
-5-

advertisement issued by the Bihar Public Service Commission,

namely, Advertisement No. 128 of 1996 was sought to be challenged

in all these writ applications filed in the years 1998 and 99.

According to the petitioners the advertisement did not provide for

any kind of concession for the apprentice engineers and they were

clubbed with the rest, for appointment, which would be in breach of

the decision of the Apex Court. They desires that a fresh

advertisement be issued making provision for them or corrigendum

be issued accommodating the interest of these petitioners in the said

recruitment drive. It is also recorded that majority of these petitioners

did not even apply pursuant to the Advertisement No. 128 of 1996.

The primary submission made on behalf of most of

these petitioners that the law having been settled with regard to the

right of these apprentices by virtue of the decision of the Hon’ble

Supreme Court, the State of Bihar had an obligation to accommodate

these petitioners. The advertisement which was issued for

recruitment, being contrary to the decision of the Hon’ble Supreme

Court, ought to be quashed straightway. As it was not done the

petitioners were compelled to move the High Court by filing several

writ applications.

Another aspect which has been pointed out to Court

is that after 1996 advertisement yet another advertisement which is

Advertisement No. 25 of 1999 was issued and even that became a

subject matter in some other writ applications. On the basis of the

intervention of this Court the respondent authority issued a
-6-

corrigendum indicating that the apprentices would be given

preference and if age comes in their way a kind of waiver too will be

extended.

The current position is that the appointments have

already been made both with regard to 1996 advertisement as well as

1999 advertisement. These appointments have come to be made, as I

am informed, sometime in the year 2002 and 2004 on the

intervention of the Court.

But the question which is required to be answered

in these writ applications is whether any kind of right subsists in

favour of the petitioners at such a belated stage after more than 14

years when the advertisement was issued.

The stand of the respondent State authority is that no

direction can be issued by the Court at this stage for making

appointment since recruitments have already been carried out on the

basis of the advertisement issued in the year 1996 and 1999. Giving

any direction now to the respondent to quash the said advertisements,

undo the appointments already made on the basis of the said

advertisements would not only unsettle settled things where large

number of persons have been appointed and have acquired a right. It

would also amount to putting the clock back and turn the pages of

history back by a decade and a half.

Yet another aspect which has been pointed out by

learned Additional Advocate General-2 is that the appointments to

the post came to be made in terms of the notification dated 31.7.2004
-7-

issued by the State Government which is annexure-D to the counter

affidavit filed in CWJC No. 4942 of 1999. This notification was

based on a direction of the Division Bench which is annexure-C to

the said counter affidavit. The people have already filled up the posts

and are working for many years. Now it will not be in the interest of

things to even remotely consider their cases on the basis of the

decision of the Apex Court for the advertisement of 1996.

It is also pointed out that most of these petitioners

want direction for appointment on the basis of relaxation given in the

1999 advertisement which was based on a judicial decision. Even

otherwise all of them are more near the age of superannuation rather

than fit for consideration for appointment.

In the totality therefore the facts being what they are,

this Court is unable to grant any relief to these petitioners in the

above stated circumstances, as the relief can accrue to a litigant only

provided it does not unsettle the settled position. There has to be

some co-relation between the time frame when a relief was prayed

and it could be given or ought to be given. These writ applications

are now more academic in nature and no substantive relief can

accrue to them when the whole exercise was completed and issue put

to rest.

These writ applications have not merit and they are

dismissed but without any costs.

Patna High Court, Patna (Ajay Kumar Tripathi,J.)
Dated the 29th June,2010
NAFR./RPS/Sr.Secy