High Court Patna High Court - Orders

Md.Sarfaraz Ansari vs The State Of Bihar &Amp; Ors on 4 April, 2011

Patna High Court – Orders
Md.Sarfaraz Ansari vs The State Of Bihar &Amp; Ors on 4 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.9575 of 2008
               Md.Sarfaraz Ansari, S/o-Md. Moiz Ansari, R/o-Vill. & P.O.-Dahuwa,
               P.S.-Bounsi, District-Banka.                                -Petitioner.
                                         VERSUS
          1.   The State of Bihar.
          2.   The Bihar Staff Selection Commission, Patna.
          3.   The Chairman, Bihar Staff Selection Commission, Patna.
          4.   The Secretary, Bihar Staff Selection Commission, Patna.
          5.   The Director-in-Chief, Health Services, Health Department, Bihar, Patna.
          6.   The Director, Health Services, Health Department, Bihar, Patna.
          7.   The Civil Surgeon-cum-Chief Medical Officer, Katihar, District-Katihar.
          8.   The District Magistrate, Katihar.                          -Respondents.
                                         -----------

12 04.04.2011 The petitioner has come to this Court for issuance of an

appropriate writ for implementing the recommendation, as made in his

favour, by the Bihar Staff Selection Commission (hereinafter referred

to as the Commission) as far back as on 28.08.2006 for considering the

appointment of petitioner as a driver. This writ petition has been

pending for over three years and counter affidavits have been filed but

they really do not solve the problem. They are denials, half

admissions and vague. However, factual position is clear and,

therefore, I do not propose to prolong the matter any further and I am

disposing of this writ petition after hearing the parties.

The Commission has been established with the

statutory duty to make selection of employees who at that time were

having pay scale of Rs.6500/-. Here we are concerned with post of

driver which falls within the jurisdiction of the Commission.

It appears that vide Memo No.982 dated 15.09.2004 the

District Magistrate-cum-Collector, Katihar sent a requisition to the

Commission for making selection, inter alia, of drivers which was

meant for Health Department. There were other posts also. The letter
-2-

clearly shows that it was in relation to various vacancies in the district

itself. The letter is annexed as Annexure-A to the counter affidavit

filed on behalf of the Commission. It is pursuant to the aforesaid

requisition which was then forwarded also by the Revenue and Land

Reforms Department to the Commission. The Commission issued

advertisement being Advertisement No.1404/1605 and made selection.

After making selection two drivers were selected including the

petitioner and on 28.08.2006 (Annexure-7). The Commission made

his recommendation to the Civil Surgeon, Katihar for appointing the

petitioner as a driver, as is evident from Annexure-8, the letter of Civil

Surgeon, Katihar dated 04.12.2006 to the Director-in-Chief, Health

Services, Government of Bihar, Patna. Having received the said

recommendation, he informed the Director-in-Chief, Health Services

that driver not being Class-IV employees Civil Surgeon was not

competent to appoint, as such, Director-in-Chief may take such a

decision in that regard. Once the matter was, thus, referred. It

appears that it has gone into hibernation. It is to resort the situation

the present writ petition has been filed.

The Commission in its counter affidavit has clearly

given out that it is on the requisition received from the District

Magistrate-cum-Collector in respect of vacancies in the district that it

undertook the exercise and made recommendation. Clarification was

also sought for by the Civil Surgeon and given. The Civil Surgeon has

filed a counter affidavit. A counter affidavit has also been filed on

behalf of the Director-in-Chief, Health Services, Government of Bihar,
-3-

Patna. Here the Director-in-Chief totally pleads ignorance of the

requisition made by the district Collector in respect of all vacancies in

the district. The stand is that the Civil Surgeon had made no

requisition and, as such, the Commission could not have made the

selection and could not have sent it to the Civil Surgeon for

appointment. It is further pointed out that before appointing various

other formalities is to be made like roaster clearance etc. but there is

not a single mention whether there is exist vacancy or not.

In my view, everyone is trying to skirt the real issue

though they understand it. The Collector clearly sent the list of

vacancies in various departments in the district. Those vacancies

could have been known to the Collector only upon information given

by the Civil Surgeon and others. It is not the stand of anybody that

Civil Surgeon had not notified the vacancies to the Collector. It is

apparent that knowing this fact, the pleadings are that the Civil

Surgeon being the appointing authority had made no requisition to the

Commission which has come only after that.

Be that as it may, there being no denial that there is no

vacancy and there being no denial that petitioner was selected pursuant

to advertisement duly issued by the Commission and after having

undergone the selection process, it cannot be said that the said

exercise carried out by the Commission was an exercise in futility. A

recommendation having been made after due selection process, it is

incumbent upon the Director-in-Chief, Health Services, Government

of Bihar, Patna to ensure that the vacancy that had occurred or the
-4-

vacancy, if any, of a driver in the office of the Civil Surgeon or under

the control of the Civil Surgeon, Katihar is filled up by the

recommendation as made by the Bihar Staff Selection Commission,

after getting roaster clearance and other formalities as required by law,

within a period of three months from the date of production of a copy

of this order before the Director-in-Chief, Health Services,

Government of Bihar, Patna. It shall be the responsibility of the

Director-in-Chief, Health Services, Government of Bihar, Patna to

ensure proper and timely compliance of the order of this Court.

With the aforesaid observations and directions, the writ

petition stands disposed of.

Trivedi/                        (Navaniti Prasad Singh, J.)