High Court Patna High Court - Orders

Krishna Kumar vs The Patna High Court,Patna &An on 8 November, 2011

Patna High Court – Orders
Krishna Kumar vs The Patna High Court,Patna &An on 8 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.10555 of 2010
         1. Krishna Kumar S/O Sri Anit Ram Class-Iv Employees In Civil
         Court At Aurangabad, Distt.- Aurangabad
                                   Versus
         1. The Patna High Court, Patna Through Registrar General, Patna
         High Court, Patna
         2. The District Judge, Aurangabad
                                               -----------

For the Petitioner:- Mr. Rajendra Kumar Singh, Sr. Adv.

Mr. Onkar Kumar, Adv.

Mr. Navjot Yeshu, Adv.

For the High Court:- Mr. Chittaranjan Singh, Sr. Adv.

Mr. Binodanand Mishra, Adv.

For the State:- Mr. Ashok Kr. Gupta, Adv.

————-

3. 08.11.2011 Heard learned counsel for the petitioner and

the Court.

The petitioner is a Class-IV employee in the

Civil Court at Aurangabad aggrieved by denial of

promotion to a Class-III post in pursuance of a

process of selection held against the promotional

quota. No counter affidavit had been filed since

July, 2010. Rather than to have kept the matter

pending for that purpose the Court requested the

counsel for the Court to place the original records

itself so that if possible the matter may be disposed

off. The original records have been placed before the

Court during submissions.

The fact of the matter is that the petitioner

has secured 43.25 marks in the written examination.

The counter affidavit of the Registrar in the

judgeship of Aurangabad states that the qualifying
2

marks fixed for reserved category candidates, to

which the petitioner also belongs, was fixed at 40 by

the appointment committee as distinct from 45

meant for general category candidates. His name

was recommended to the Court which did not

approve and observed that the petitioner may again

appear in the ensuing examination after six months.

The Bihar Civil Court Staff (Class-III &

Class-IV) (Amendment) Rules, 2001 visualizes

appointment on Class-III post both by direct

recruitment and by promotion. The procedure for

direct recruitment is provided for in Rule -5. The

procedure for appointment by promotion is provided

for in Rule-6. 20% of Class-III vacancies have to be

kept reserved for promotion from Class-IV. A

separate examination for appointment against the

promotional quota is required to be held.

Rule 5(d) regulating direct recruitment

provides for qualifying marks in the written

examination as 45%, but permits relaxation in case

of reserved category candidates. Rule 6 dealing with

promotional vacancies shall be governed by the same

qualifying marks in absence of any indication to the

contrary. But relaxation cannot be granted in

absence of any specific statutory provision.
3

The provisions of Rule 5(d) for relaxation in

the qualifying marks for reserved category

candidates applicable to the process of direct

recruitment cannot be imported into Rule-6 with

regard to promotional quota vacancies as the latter

contains no such provisions. On the contrary Rule

52 of the Bihar Civil Court Staff (Class-III & Class-IV)

Rules, 1992 specifically provides that the reservation

policy shall not be applicable in case of appointment

by promotion.

For the aforesaid reason the High Court did

not approve of the reduced relaxation in the

qualifying marks of the written examination to 40%

by the appointment committee with regard to the

promotional post. The Court finds no infirmity in

the same.

The application is dismissed.

P. Kumar                                         ( Navin Sinha, J.)