High Court Patna High Court - Orders

Maheshwar Prasad Singh vs The State Of Bihar & Ors on 11 August, 2011

Patna High Court – Orders
Maheshwar Prasad Singh vs The State Of Bihar & Ors on 11 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Civil Writ Jurisdiction Case No.2007 of 2007
                    Maheshwar Prasad Singh, son of Late Bahadur Singh
                    Resident of Village: Alipur, P.S. Bakhtiyarpur, District
                    Patna, presently posted as Helper (Class- IV employee) in
                    the office of Executive Engineer Central Division, Building
                    Construction Department, Patna, Near West of High Court,
                    Patna                  .....                  ......         Petitioner
                                                Versus
                    1. The State Of Bihar through Secretary, Building
                       Construction Department, Visheshwaraiya Bhawan,
                       New Secretariat, Patna
                    2. The      Chief      Engineer,       Southwing,      Building
                       Construction Department, Visheshwaraiya Bhawan,
                       New Secretariat, Patna
                    3. The Superintending Engineer, South Bihar Circle,
                       Building Construction Department, Punaichak, Patna
                    4. The Executive Engineer, Central Division, Building
                       Construction Department, Patna Near West of High
                       Court, Patna
                    5. The Registrar, Head Quarter, Building Construction
                       Department,        Visheshwaraiya           Bhawan,     New
                       Secretariat, Patna
                                                          ..... ...... Respondents
                                   ----------------------------------

02/ 11.08.2011 Heard learned counsel for the petitioner

and the State.

2. During the pendency of the writ petition,

petitioner superannuated while serving on the post of

Gardener in the office of the Executive Engineer,

Central Division, Building Construction Department,

Patna. Earlier he had filed the writ petition praying,

inter alia, to direct the State- respondents to consider

his case for promotion on Class III post, as one
2

Devendra Prasad Sinha, who is not included in the

Merit-cum- Seniority list, Annexure-2, was so

promoted.

3. It is submitted on behalf of the petitioner

that aforesaid Devendra Prasad Sinha was junior to

the petitioner in Class IV Grade. It is, however, not

stated in the writ petition that aforesaid Devendra

Prasad Sinha never passed the departmental

examination required for promotion on Class III post.

4. This writ petition is, accordingly,

disposed of directing the petitioner to represent

before the competent authority of the State

Government praying that his case should be

considered for grant of promotion on the grounds

stated in the writ petition. The representation filed in

compliance of this order be disposed of by the

competent authority of the State Government as early

as possible, in any case within two months from the

date of its receipt. In case petitioner is allowed

promotion, the same shall be given to him for the

period until he remained in service.

Arjun/                                       ( V. N. Sinha, J.)
 3