High Court Jharkhand High Court

Jharkhand State Electricity Bo vs Ghasi Ram Sardar & Ors on 7 September, 2011

Jharkhand High Court
Jharkhand State Electricity Bo vs Ghasi Ram Sardar & Ors on 7 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
           L.P.A.No. 226 of 2011

 Jharkhand State Electricity Board & Ors           Appellants
                     Versus
 Ghasi Ram Sardar & Ors ...      ...  ...   ...    Respondent
                     -------
 CORAM:     HON'BLE THE ACTING CHIEF JUSTICE
             HON'BLE MR. JUSTICE P. P. BHATT
                      ------

For the Appellants : Mr. V.P.Singh, Sr. Advocate &
Mrs. I.Sen Choudhary, Advocate
For the Respondents : Mr. Delip Jairath & Abhinesh Kumar,
Advocates

——

 Order No. 09                    Dated 7th September, 2011

      Heard the parties.

2. The appellants are aggrieved against that part of the

judgment delivered in a bunch of the writ petitions decided

by judgment dated 30/03/11 whereby respondents’

appointments have been protected.

3. The appellants’ contention is that as per the Service

Rules governing the services of the employees of the

Jharkhand State Electricity Board, there is no cadre post

of the Assistant Engineer (IT) and, therefore, merely

because advertisement was issued by the Board inviting

application from the candidates having qualification of

Graduate in Information Technology cannot create right in

favour of those incumbent merely because of the fact that

they succeeded to get through in that process of selection.

It is submitted that any appointment in the cadre of the

services of the employees in the Jharkhand State Electricity

Board could have been given provided that post would have

been in the cadre.

4. Learned counsel for the respondents submitted that

the Board itself took a decision to offer appointment to the

I.T. Graduates in Engineering on the post of Assistant

Engineer (IT). The need of these technical persons is

admitted by the Board and not only this, the Board itself

subsequently has included the post of Assistant Engineer

(IT) in the cadre post as stated by counsel for the Board

today with the help of resolution of the Board’s 82nd

meeting dated 19.11.2010. It is also submitted that after

filing of the writ petition and when the Court already

passed the order that any appointment given in pursuance

of any subsequent advertisement, will be subject to the

decision of the writ petition, even then the Board has given

appointment to other persons selected by the same process

of selection and that too without there being any Rules for

appointment for the post of Assistant Engineer (IT) thereby

the Board which itself has selected the candidates for

appointment on the post of Assistant Engineer (IT) by a

process, want to replace the selected candidates on the

basis of the same process by giving appointment of the

same nature. It is submitted that the appointees appointed

by one mode cannot be removed by giving appointment to

other persons by same mode taking the plea that they have

selected other persons to replace earlier selected persons.

5. We have considered the submissions of the learned

counsel for the parties and since the facts are not in

dispute, we need not to go in detail of the facts except that
the services in the Jharkhand State Electricity board are

governed by the Rules framed by the Board which are

known as Service regulation, 1976; Electrical Engineer

(General) Cadre Rules, 1976; Civil Engineers Cadre Rules,

1976; Recruitment Promotion and Cadre Rule for the

Subordinate Accounts Service; The Bihar State Electricity

Board (Generation-cum-Transmission Cadre) Rules, 1976

and The Bihar State Electricity Board Junior Engineers

(Generation-cum-Transmission Cadre) Regulations, 1976. It

is not in dispute that post of the Assistant Engineer (IT) is

not a cadre post in the definition given in the relevant

Rules and particularly Rule 5 of the Bihar State Electricity

Board (Generation-cum-Transmission Cadre) Rules, 1976

and not within the cadre as given in Rule 6. Therefore, the

appointment of any person selected for the post which is

not the cadre post cannot be treated to be an appointment

in the cadre and can be treated to be ex-cadre post

appointment. In facts situation where the Board itself has

admitted that there is need of such technical persons in

service and the need of the Board for these technical

persons has further fortified by the Resolution taken in the

Board’s 82nd meeting dated 19.11.2010 whereby such

posts have been included in the cadre post. However, even

after including the said post as cadre post vide Resolution

dated 19.11.2010, the Rules yet have not been framed and

as per resolution dated 19.11.2010, copy of which has been

provided by the learned counsel for the Board, read with
Board’s order in Agenda No. 694/2010-11, only it has been

proposed that now the Rules may be framed obviously,

prescribing educational and further requirements for

giving regular appointment in the cadre. In view of the

above reasons, by subsequent advertisement, if any

appointment is given, that appointment is also only without

there being any Rule. Therefore, the respondents who have

been selected by the appellant Board for appointment,

though as ex-cadre employee, sought to be replaced by

another set of ex-cadre employee and not by regularly

selected employees which is impermissible and, therefore,

on this count also, we do not find any reason to interfere in

the impugned order .

6. Therefore, the L.P.A. preferred by the Board, having

no merit, is dismissed.

(Prakash Tatia, A.C.J.)

(P. P. Bhatt, J)
Raman/Birendra