High Court Patna High Court - Orders

Manoj Kumar vs The Union Of India &Amp; Ors on 29 September, 2010

Patna High Court – Orders
Manoj Kumar vs The Union Of India &Amp; Ors on 29 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.14184 of 2010
            MANOJ KUMAR SON OF LATE K.D. JHA, R/O VILLAGE-RAIPURA,
            P.O. AND P.S. FATWAH, DISTRICT-PATNA..................PETITIONER
                                             Versus
      1.   THE UNION OF INDIA THRU THE CHIEF SECRETARY, HOME
           MINISTRY, NEW DELHI.
      2.   THE DIRECTOR, CENTRAL BUREAU OF INVESTIGATION, BLOCK
           NO.3, 4TH FLOOR, C.G.O. COMPLEX, LODHI ROAD, NEW DELHI.
      3.   THE COMMITTEE OF COMPASSIONATE APPOINTMENT AND ITS
           MEMBERS AND OFFICE BEARERS AT CENTRAL BUREAU OF
           INVESTIGATION, BLOCK NO.3, 4TH FLOOR C.G.O. COMPLEX,
           LODHI ROAD, NEW DELHI.
      4.   THE DEPUTY DIRECTOR (ADMN.) CENTRAL BUREAU OF
           INVESTIGATION, BLOCK NO.3, 4TH FLOOR C.G.O. COMPLEX,
           LODHI ROAD, NEW DELHI.
      5.   THE SUPEINTENDENT OF POLICE (H.Q), CENTRAL BUREAU OF
           INVESTIGATION, BLOCK NO.3, 4TH FLOOR C.G.O. COMPLEX,
           LODHI ROAD, NEW DELHI. ..................................RESPONDENTS
                                           -----------

For the petitioner :- Mr.Sanjay Kumar, Advocate
For the CBI:- Mr. Bipin Kumar Sinha, Advocate
For Union of India:- Mr.Md.Abu Haider, CGC

———-

04/ 29-Sep-2010 Heard learned counsel for the petitioner,

learned counsel for CBI and learned counsel for the

Union of India.

2. Petitioner’s father was a Private Secretary

in Central Bureau of Investigation (‘CBI’ for brevity),

Head Office, New Delhi. He applied for retirement on

medical ground on 12.02.2002 and was allowed to

retire on the recommendation of the Medical Board on

31.7.2002. Immediately thereafter, an application was
2

filed for compassionate appointment of the petitioner.

Although, the Rule did not permit consideration for

compassionate appointment where a Government

servant was retired after attaining the age of 55 years,

the fact that petitioner’s father was retired at the age of

56 years and 25 days on medical ground was ignored

and the authorities considered the case of the petitioner

in the meeting held on 27.02.2004. The Selection

Committee did not select the petitioner as it found the

cases of six other candidates to be more deserving for

compassionate appointment.

3. The learned Tribunal by the impugned

order dated 29.08.2006 dismissed O.A. No.678/2005

preferred by the petitioner after calling for and perusing

the comparative chart containing details of the

petitioner’s case and that of other candidates.

4. After perusal of the said chart the

Tribunal has recorded that it found no ground to

interfere.

5. Before us also issue of fact was raised that

on facts petitioner’s case should have been held to be

more deserving. We are not persuaded to go into
3

determination of issues of fact after the Tribunal has

recorded its satisfaction with the decision of the

authorities.

6. It may incidentally be mentioned that the

Tribunal rejected the claim of the petitioner in August

2006 whereas this writ petition has been filed in August

2010. The stamp reporting in this writ petition indicates

that it was initially presented in January 2010 but was

kept defective and was resubmitted after a long delay

of more than six months. There is also an explanation

in the writ petition that earlier a writ petition was filed

bearing CWJC No. 1028 of 2006 but the same was not

pursued and ultimately after about three years, on

enquiry that was found to be writ petition preferred by

another person and was disposed of on 17.01.2007. A

plea was taken that the earlier writ petition might have

been numbered differently and it was claimed that

Token No. 17163 of 2006 was issued on account of

filing of the earlier writ petition on 18.12.2006. This

fact could not be verified in spite of best efforts made

by the office.

7. We would not like to dwell upon this
4

matter any further because on merits, we do not find it

an appropriate case to be interfered with. The same is

dismissed accordingly.

( Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J.)
perwez