Birbal Ram Saran vs State & Anr on 29 June, 2011

0
45
Rajasthan High Court – Jodhpur
Birbal Ram Saran vs State & Anr on 29 June, 2011
                                    1

  IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR.

                           :: O R D E R ::


Birbal Ram Saran           Vs. State of Rajasthan & Ors.
         S.B.CIVIL WRIT PETITION NO. 5061/2005..


Date of Order                ::::            29th June    2011.


         HON'BLE MR.JUSTICE DINESH MAHESHWARI

Mr.Nikhil Dungawat for the petitioner.

BY THE COURT:

The petitioner, who appears to be working in the Public Health

Engineering Department (‘PHED’) at Sardar Shahar, has filed this

writ petition essentially stating the grievance against the conduct of

the respondent No.2, said to be working as Pump Sanchalak-II in

the same Department.

The petitioner has made narration of several facts, said to be

of criminality of conduct of the respondent No.2; and it is submitted

that various criminal cases have been registered and complaints

lodged against the respondent No.2 but he continues with his

appalling and foul activities for want of proper proceedings by the

authorities concerned. It is also submitted that the respondent No.2

has physically assaulted the petitioner and has given him threats

whereby the petitioner is apprehensive of danger to his life and

property at the hands of the respondent No.2. It is further submitted

that several of the officers have sent various communications to the

higher authorities and the petitioner himself has sent a number of

representations to the authorities concerned but no action has been

initiated against the respondent No.2 and thereby, the respondent
2

No.2 is encouraged in commission of series of offences against

PHED employees, is creating hindrances in performing their official

duties, and has created an atmosphere of terror amongst the

employees and the officials. This apart, according to the petitioner,

the respondent No.2 is also involved in several of the scams in the

department. With such allegations and submissions, the petitioner

has prayed for the following reliefs:-

“A/ By an appropriate writ order or direction, the respondent no.1
may kindly be directed to take suitable action against the
respondent no.2.

B/ By an appropriate writ, order or direction, the respondent no.1
may kindly be directed to take necessary departmental and lawful
action to remove the atmosphere of terror created by the
respondent no.2 in PHED, Sadar Sahar.

C/ By an appropriate writ, order or direction, the respondent no.1
may kindly be directed to make a detailed enquiry into how and
under whose shelter the respondent no.2 acting and dealing with
the officials/employees in a rude and arrogant manner.

D/ Any other appropriate writ, order or direction which this Hon’ble
Court may deem just and proper in the facts and circumstances of
the case may kindly be passed in favour of the petitioner.

E/ Writ petition filed by the petitioners may kindly be allowed with
costs.”

The respondents have filed a reply raising objection against

very competence of this writ petition and entitlement of the petitioner

to take up the cause against the respondent No.2 by way of this writ

petition. However, the respondents have pointed out that the

proceedings under Rule 16 of the Rajasthan Civil Services

(Classification, Control and Appeal) Rules, 1956 have already been

initiated.

It is submitted on behalf of the petitioner that the Department

and the other authorities have failed to take appropriate steps

against the respondent No.2 despite repeated complaints; and the

fundamental rights of the petitioner under Article 19 (1) (g) and

Article 21 of the Constitution of India stand violated.
3

For the facts as stated and grounds as urged by the

petitioner, there appears no reason to consider exercising writ

jurisdiction in this matter at the instance of the petitioner.

The submissions about violation of fundamental rights remain

rather misplaced. From the material placed on record, it appears

that the cases have duly been registered against the respondent

No.2 by the concerned authorities including the police and Executive

Magistrate; and it has also been pointed out that the disciplinary

proceedings have been taken by the department. When the

authorities have been acting in accordance with law, the petitioner

cannot be acceded an independent right to seek parallel

proceedings against the respondent No.2 by way of this writ petition.

Merely by making certain complaints against respondent No.2, the

petitioner cannot be considered entitled to invoke the writ jurisdiction

and to seek enquiry into the matters that are already pending before

the competent Court/Authorities.

Apart from the above, issuance of any direction in this matter

would require enquiry into several of the factual aspects; and such

an enquiry cannot be made in the writ jurisdiction of this Court. Of

course, this Court is not making any comments on the merits of the

case and the petitioner is free to take recourse to regular remedies

available in law but there appears no reason or justification to

exercise the writ jurisdiction at the instance of the petitioner in this

matter.

Accordingly, this petition stands dismissed. No costs.

(DINESH MAHESHWARI), J.

mk

LEAVE A REPLY

Please enter your comment!
Please enter your name here