High Court Patna High Court - Orders

Md.Mustafa vs The State Of Bihar & Ors on 16 September, 2011

Patna High Court – Orders
Md.Mustafa vs The State Of Bihar & Ors on 16 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.3508 of 2007
              Md.Mustafa, SON OF LATE MD. YASIN, RESIDENT OF VILLAGE-
              BHAUWARA LAXMI SAGAR, P.S.- MADHUBANI, DISTRICT-
              MADHUBANI :---PETITIONER.
                                                 Versus
              1. The State Of Bihar
              2. THE DISTRICT MAGISTRATE, MADHUBANI.
              3. THE DISTRICT DEVELOPMENT COMMISSIONER, DISTRICT-
                 MADHUBANI.
              4. THE DISTRICT SUPERINTENDENT OF ENGINEER,
                 DISTRICT- MADHUBANI.
              5. THE S.D.O. JHANJHARPUR, DISTRICT- MADHUBANI.
              6. THE B.D.O. JHANJHARPUR, DISTRICT- MADHUNI.
              7. THE C.O. JHANJHARPUR, DISTRICT- MADHUBANI.
              8. THE EXECUTIVE ENGINEER MINOR IRRIGATION DIVISION,
                 DISTRICT- MADHUBANI.
              9. THE ASSISTANT ENGINEER MINOR IRRIGATION
                 SUBDIVISION, JHANJHARPUR, DISTRICT- MADHUBANI :---
                 RESPONDENTS.
                                    ----------------------------------

3. 16.09.2011. Heard learned counsel for the petitioner and

the State.

2. Petitioner was engaged to work as a

Watchman in the godown of the Sub-Divisional Officer,

Minor Irrigation, Jhanjharpur with effect from June,

1981. According to the petitioner he continued to

discharge the duties of the Watchman in the aforesaid

godown until 30.9.1996 but was paid wages until

20.1.1982. From 21.1.1982 he has not been paid

wages although he served as Watchman in the godown

until 30.9.1996. This writ petition has been filed for a

direction to the Sub-Divisional Officer, Minor

Irrigation, Jhanjharpur to make payment of the

arrears of wages for the period between 21.1.1982-

30.9.1996. Further prayer is also made to consider the

case of the petitioner for regularization in the light of
2

the Government circular to consider the regularization

of the daily wage earners.

3. Aforesaid prayer is being refuted by the

counsel for the State with reference to the averments

made in the counter affidavit on the basis of the

contents of Letter No. 734 dated 26th November, 1998

of the Executive Engineer, Minor Irrigation Division,

Madhubani addressed to the Superintending Engineer,

Minor Irrigation Circle, Darbhanga in response to the

request of the Sub-Divisional Officer, Minor Irrigation,

Jhanjharpur to make payment of wages to the

petitioner for the period between 21.1.1982-30.6.1986.

Such request of the Sub-Divisional Officer was not

favourably considered and recommended by the

Executive Engineer as no records indicating marking

of attendance by the petitioner for the period between

21.1.1982-30.6.1986 was available in the Division

although records were available to suggest discharge

of duty by the petitioner from 1.7.1986 as has been

reported by the Junior Engineer under Letter No. 0

dated 1.7.1986. The authorities desire that the prayer

of the petitioner for arrears of wages be rejected on the

basis of the non-availability of the attendance-sheet

showing marking of attendance by the petitioner in the

Division. Petitioner was working as a Watchman in the

Sub-Division. His attendance-sheet must be available

in the Sub-Division.

3

4. In the circumstances, I dispose of the writ

petition directing the Executive Engineer to verify from

the Attendance-Register maintained in the Sub-

Division as to whether petitioner was present during

the period between 21.1.1982-30.9.1996 in the Sub-

Division and if he was so present and serving as

Watchman in the godown of the Sub-Division, he be

paid his arrears of wages for the said period. The other

prayer of the petitioner for regularization be also

considered in accordance with the resolution of the

State Government as petitioner was engaged to serve

as a Watchman in June, 1981 prior to the cut off date.

Necessary order concerning the payment of arrears of

wages be passed by the Executive Engineer after

verifying the attendance record of the Sub-Division

and if any wage is found due to the petitioner, same be

paid as early as possible, in any case within a period

of two months from the date of receipt/production of a

copy of this order before the Executive Engineer. The

prayer of the petitioner for regularization be

considered by the competent authority in the

department within another three months.

P.K.P.                             (V.N.Sinha,J.)