High Court Patna High Court - Orders

Devendra Singh vs The Bihar State Copt.Land Devp on 4 November, 2010

Patna High Court – Orders
Devendra Singh vs The Bihar State Copt.Land Devp on 4 November, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.17642 of 2010
                    DEVENDRA SINGH, SON OF LATE SHEO SHANKAR SINGH
                    RESIDENT OF VILLAGE SONEPUR, P.S. SONEPUR, DISTRICT
                    SARAN AT CHAPRA, PRESENTLY RESIDING AT C/O KAILASH
                    RAI, TELAIYA CLINIC, BYE PASS ROAD, JHUMRITELAIYA, P.O.
                    KODARMA,      P.S.   KODARMA,        DISTRICT   KODARMA
                    (JHARKAHAND).
                                             Versus
                   1. THE BIHAR STATE CORPORATIVE LAND DEVELOPMENT
                       BANK LTD. BUDHA MARG, PATNA THORUGH ITS
                       CHAIRMAN.
                   2. THE CHAIRMAN, THE BIHAR STATE CORPORATIVE LAND
                       DEVELOPMENT BANK LTD. BUDHA MARG, PATNA.
                   3. THE    MANAGING     DIRECTOR,      THE    BIHAR  STATE
                       CORPORATIVE LAND DEVELOPMENT BANK LTD. BUDHA
                       MARG, PATNA.
                   4. THE    DIRECTOR    PERSONNEL,       THE   BIHAR  STATE
                       CORPORATIVE LAND DEVELOPMENT BANK LTD. BUDHA
                       MARG, PATNA.
                                            -----------

04. 04.11.2010 Heard learned counsel for the petitioner and the Bihar State

Cooperative Land Development Bank Ltd.(hereinafter referred to as

the Bank).

2. Petitioner at the relevant time served with the Bank on

the post of Field Officer. He is aggrieved by the office order bearing

Memo No.594 dated 5.3.2010, Annexure-1, whereunder he has been

dismissed from the service of the Bank on the ground of long

unauthorized absence. Order dated 5.3.2010 has also been affirmed in

appeal vide order dated 24.8.2010, Annexure-3. The two orders are

assailed on the ground that before dismissing the petitioner on the

ground of his long absence, no proceeding was initiated against him

and the two orders are violative of Article-133 of the Service Rules.

The fact that petitioner was dismissed from the service of the Bank

without initiating any proceeding is admitted by the counsel for the
-2-

Bank.

3. As the petitioner has been dismissed from the service of

the Bank without initiating any proceeding against him, infracting

Rule-133 of the Service Rules, I set aside the dismissal order dated

5.3.2010 as also the appellate order dated 24.8.2010, Annexures-1, 3.

Having set aside the two orders, it is directed that petitioner be

reinstated in service and served with chargesheet on or before

22.11.2010. After receipt of the chargesheet petitioner should file his

written defence within two weeks of service of the chargesheet. The

Enquiry Officer should thereafter proceed with the departmental

proceeding and conclude the same, as early as possible, in any case

within a reasonable time. In case, petitioner applies for unnecessary

adjournment, it shall be open for the Enquiry Officer to proceed ex

parte. Petitioner shall be entitled for salary and allowances with effect

from the date of his reinstatement. Arrears of salary for the period of

unauthorized absence shall depend upon the result of the enquiry

proceeding.

4. The writ application is, accordingly, disposed of.

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