High Court Patna High Court - Orders

Braj Bhushan Prasad Singh & Anr. vs The State Of Bihar & Ors. on 22 June, 2011

Patna High Court – Orders
Braj Bhushan Prasad Singh & Anr. vs The State Of Bihar & Ors. on 22 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.3961 of 2010
                         BRAJ BHUSHAN PRASAD SINGH & ANR. .
                                           Versus
                              THE STATE OF BIHAR & ORS. .
                                         -----------

05. 22.06.2011 From the supplementary show cause filed on

behalf of opposite party no.3 it appears that decision of the

committee of Secretaries for absorption of the employees

of the dissolved Board was approved by the Hon’ble Chief

Minister and sent to the council of ministers for further

approval vide HRD Department letter no.2083 dated

17.6.2011. The cabinet considered the memorandum on

21.6.2011 but the memorandum has been returned with

queries, which is likely to be dealt with and placed in the

next cabinet. Final decision including notification is likely

to be issued within one month from today so submitted the

counsel for the State. In this connection, it is relevant to

point out that in terms of the provisions of Sub-Section-(2)

of Section 4 of the Bihar Inter University Board (Repeal)

Act, 2007 the decision about absorption of the employees

of the dissolved Board should have been taken within a

time frame indicated in the Act but such decision could

not be taken within the time indicated in the Act and the

matter remained pending, whereafter the matter came to
2

this Court and under orders dated 19.4.2010 this Court

granted four months’ time to take such decision. Before

expiry of four months application was made for extension

of time granted under orders dated 19.4.2010. Before such

application could be taken up, the time prayed for

extension had already lapsed. During the hearing of this

contempt petition also matter has been adjourned from

time to time so as to enable the authorities of the

Government to take decision in the matter of absorption of

the employees of the dissolved Board. After rejection of

the earlier show cause under order dated 20.5.2011 the

matter was considered by the Hon’ble Chief Minister and

forwarded to the cabinet for decision on 17.6.2011.

Put up after four weeks maintaining its position

in the same list, but it is made clear that if by that date

notification in terms of Sub-Section-(2) of Section 4 of the

Repeal Act is not issued this Court shall pass appropriate

order in the matter. While this order is being passed Mr.

Anjani Kumar Singh, Principal Secretary, Human

Resources Development Department is present.

Rajesh/                             ( V. N. Sinha, J.)