IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13721 of 2011
Gyan Prakas Singh S/O Late Bhagwat Singh R/O Vill.- Patsando , P.S.
and Distt.- Jamui
Versus
1. The State of Bihar through the Principle Secretary, Minor Water
Resources Department, Govt. Of Bihar, Patna
2. The Principle Secretary, Minor Water Resources Department, Govt.
of Bihar, Patna.
3. The Deputy Secretary, Minor Water Resources Department, Govt.
of Bihar, Patna.
4. The Chief Engineer, Minor Water Resources Department,
Bhagalpur.
5. The Superintending Engineer, Minor Irrigation Circle, Bhagalpur.
6. The Executive Engineer, Minor Irrigation Division, Jhajha, Distt.-
Jamui.
7. The Assistant Engineer, Minor Irrigation Subdivision, Jamui.
-----------
02. 15.10.2011 Petitioner is before this Court seeking a direction
upon the respondent authorities to adjust him in the regular
establishment forthwith as he has been working as a Chaukidar
in the work charge establishment in North Irrigation Scheme,
Chhatarpur under the Minor Irrigation Department at Jhajha.
Petitioner entered into service in the work charge establishment
as far back as on 7.12.1984. Before that he has even worked on
daily wages from May, 1969.
There is a circular of the State Government that all
such persons who have worked in the work charge
establishment for 5 years are entitled for regularization and
taking cue from the same there are materials to show contained
in Annexures 9, 10, 11 and 12 that due recommendations have
been made at the local level for regularizing the service of the
petitioner but no decision till date has been taken by the
2
competent authority including people at the level of the State
Government in the Minor Irrigation Department.
Taking the above facts into consideration the writ
application is disposed of with a direction upon the Principal
Secretary, Minor Water Resources Department, Government of
Bihar, Patna that taking cognizance of the recommendations
which is emanated from the field and other superior authorities ,
a decision on the status of the petitioner ought to be taken
preferably within a period of three months from the date of
production of a copy of this order.
rkp ( Ajay Kumar Tripathi, J.)