High Court Jharkhand High Court

Madan Gopal Prasad And Anr. vs State Of Bihar Through The Chief … on 20 September, 2006

Jharkhand High Court
Madan Gopal Prasad And Anr. vs State Of Bihar Through The Chief … on 20 September, 2006
Equivalent citations: 2007 (2) JCR 171 Jhr
Author: R Merathia
Bench: R Merathia


JUDGMENT

R.K. Merathia, J.

1. Petitioners had filed this writ petition for quashing the notification issued by the State Government, Department of Forest and Environment vide memo No. 3056 dated 1.8.1998 (Annexure-5), whereby and whereunder promotion order of petitioners along with Ram Bishun Singh was cancelled.

2. Though, petitioners have raised several points but Mr. A.K. Sinha, learned senior counsel appearing for the petitioners, submitted that the said order was passed without any notice or show cause to the petitioners. He further submitted that other person Ram Bishun Singh filed a writ petition challenging the self same order being CWJC No. 2272 of 1998 (R), which was disposed of on 18.11.1998 for passing a fresh order after giving reasonable opportunity of hearing. Mr. Sinha prayed for a similar order.

3. Mr. Rahman, appearing for the respondents, submitted that after writ petition being CWJC No. 1342 of 1996 (R) was disposed of on 26.7.1996 (Annexure-4), a scrutiny was made and it was found that petitioners were wrongly promoted and therefore their promotions were cancelled. He referred to the counter-affidavit filed on behalf of the State.

4. It appears that in the case of Ram Bishun Singh [CWJC No. 2272 of 1998 (R)] also. it was pointed out that the promotions of Ram Bishun Singh was in violation of statutory Rules. Even then, this Court set aside the impugned order for passing a fresh order after giving opportunity of being heard to Ram Bishun Singh. There is nothing to show that judgment of Ram Bishun Singh has been set aside. In that view of the matter, judicial propriety demands that similar order be passed in the present case.

5. In the circumstances, the impugned order-Annexure-5 is set aside. If the Secretary, Forest and Environment Department, Government of Jharkhand, decides to issue show-cause notice to the petitioners, he must do so within two months from the date of receipt of a copy of this order and then pass fresh order after hearing the petitioners in accordance with law as early as possible, preferably within a period of three months from the date of issuance of such notice. Petitioners will serve a copy of this order on the Secretary, within one week from today.

6. With these observations and directions, this writ petition is disposed of.