High Court Patna High Court - Orders

Food Corporation Of India & Or vs Brajesh Kumar on 29 June, 2011

Patna High Court – Orders
Food Corporation Of India & Or vs Brajesh Kumar on 29 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      LPA No.1036 of 2010
                  1. Food Corporation Of India through the Managing
                  Director, Headquarters, Khadya Sadan, 16-20,
                  Barakhamba Lane, New Delhi -110001
                  2. Joint Manager-cum-Executive Directror (East), Food
                  Corporation of India, Office of the Zonal Manager
                  (East), 10 A Middleton Row, Calcutta -71
                  3. Zonal Manager (East), Food Corporation of India, 10
                  A Middleton Row, Calcutta -71
                  4. Regional Manager, Food Corporation of India,
                  Exhibition Road, Patna -1
                  5. General Manager (Region) Food Corporation of
                  India, Regional Office, Patna... Respondents/Appellants

                                         Versus
                  Brajesh Kumar son of Sri Jagdish Paswan, resident of
                  Linepar Murzapur, Nawadah, PS Nawadah, Town and
                  District Nawadah (Bihar) at present Manager (General),
                  FCI, DO, Gaya, PS & District Gaya
                                          ..... Petitioner/Respondent
                                               -----------

06- 29/6/2011 Heard learned counsel for the appellants, and Mr.

Vijay Anand for the respondents. Respondent no.1 of CWJC

No. 8251 of 2009 (Brajesh Kumar vs. Food Corporation of

India & Ors.), has preferred this appeal under clause 10 of

the Letters Patent of the High Court of Judicature of Patna,

and is aggrieved by the order dated 1.12.2009, whereby the

sealed cover with respect to promotion of the respondent

herein (the writ petitioner) has been directed to be opened

subject to the punishment of censure to him.

2. A brief statement of facts essential for the

disposal of the appeal may be indicated. The respondent

herein is a Manager in the services of the Corporation.
2

Show-cause notice was issued to him with a view to award

minor penalty against him. He was ultimately awarded the

punishment of censure. It is relevant to state that the

respondent (the writ petitioner) took the stand in the writ

proceeding that the order of censure had not been served on

him and he could not, therefore, prefer departmental appeal

against the same. In the meanwhile, the question of

promotion arose, the respondent’s case was considered, and

it was kept in a sealed cover. The respondent preferred the

present writ petition for a direction that, in the

circumstances of the case, there is no justification for the

sealed cover procedure which may be set at naught and he

may be directed to be promoted to the next higher post with

effect from the date his junior has been promoted. The writ

petition has been allowed and it has been held that there is

no justification of sealed cover in the present case which

may be opened and his case for promotion may be

considered in accordance with the recommendation of the

D.P.C., as contained in the sealed cover subject to the

punishment of censure.

3. We have perused the materials on record and

considered the submissions of the learned counsel for the
3

parties. It appears to us that no departmental proceeding, nor

criminal case, was pending on 8.10.2007, the date on which

the D.P.C. met and sealed-.cover procedure was followed.

In such a situation, there cannot be justification for sealed

cover procedure. The learned counsel for the respondent has

rightly relied on the judgment of Supreme Court in Union

of India v. K V Jankiraman (AIR 1991 SC 2010). In that

view of the matter, we agree with the order of the learned

Single Judge directing the Corporation to open the sealed

cover and take the case of the respondent’s promotion in

accordance with law subject of course to the punishment of

censure or such other materials on record against the

respondent. We agree with the order of the learned Single

Judge.

4. The appeal is dismissed.

( S K Katriar )

( Amaresh Kumar Lal )
mrl