High Court Patna High Court - Orders

Braj Kishore Prasad Shahi vs The State Of Bihar &Amp; Ors on 28 April, 2011

Patna High Court – Orders
Braj Kishore Prasad Shahi vs The State Of Bihar &Amp; Ors on 28 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.11048 of 2006
BRAJ KISHORE PRASAD SHAHI, SON OF LATE DIGAMBAR PRASAD SHAHI,
RESIDENT OF VILLAGE - CHAUHUA, P.S. KURHANI, DISTRICT - MUZAFFARPUR,
PRESENTLY WORKING AS JAIL CLERK CUM INCHARGE ASSISTANT JAILOR, SUB-
JAIL, BUXAR.                                    ............. PETITIONER.
                                   Versus
   1. THE STATE OF BIHAR.
   2. THE HOME SECRETARY, GOVT. OF BIHAR, PATNA.
   3. THE INSPECTOR GENERAL OF PRISONS (JAIL), BIHAR, PATNA.
   4. THE DIRECTOR OF ADMINISTRATION PRISONS (JAIL), BIHAR, PATNA.
                                              ............ RESPONDENTS.
                                  -----------

05/ 28.04.2011 Heard counsel for the petitioner and the

counsel appearing for the State.

Petitioner’s prayer in this writ application is

for directing the respondents to consider his case for

promotion to the post of Assistant Jailor with all

consequential benefits with effect from the date his

juniors have been given promotion.

The specific case of the petitioner is that his

case for promotion was not considered on account of

pendency of the criminal case. So far criminal case is

concerned, that has ended in acquittal of the

petitioner, but the respondents are not considering his

case for promotion despite his acquittal in the

criminal case. The reason which was shown in the

counter affidavit for non-consideration of the

petitioner’s case for promotion was considered by this
2

Court and by order dated 15.3.2011 it was held that

the reason, which has been shown in the counter

affidavit for non-consideration of promotion to the

petitioner, in fact, has got no relevance. The petitioner

is entitled for promotion on account of his acquittal.

The Director General of Prison was asked to

appear in person and also asked as to when he will

convene a meeting of the D.P.C. for giving promotion

to the petitioner. From the statement in the counter

affidavit as well as the resolution of the Departmental

Promotion Committee annexed as Annexure-F

indicates that in the light of order dated 15.3.2011 a

meeting of D.P.C. was held on 4.4.2011. Petitioner’s

case for promotion was considered and he has been

recommended for promotion to the post of Assistant

Jailor with effect from the date juniors to the

petitioner were allowed i.e. 24.12.1998. The

petitioner has already superannuated, as such the

promotion will be given to him with retrospective

effect with all consequential benefits. The Finance

Department will have to take decision as per the

recommendation of the D.P.C. and a notification in
3

this regard is to be issued, whereby the petitioner will

be promoted to the post of Assistant Jailor with effect

from 24.12.1998 with all consequential benefits. On

account of such promotion the respondents will have

to re-fix petitioner’s pension and he will also be

entitled for arrears of pension on account of its

revision. The respondents will complete all these

formalities within six weeks from the date of

production/communication of this order.

With these directions and observations, this

writ application is allowed.

DKS/                                  (Mridula Mishra, J.)