High Court Patna High Court

Md. Shabbir Khan vs The High Court Of Judicature A on 3 September, 2008

Patna High Court
Md. Shabbir Khan vs The High Court Of Judicature A on 3 September, 2008
Author: Ravi Ranjan
                     Letters Patent Appeal No.1287 of 2000

      (Against the order dated 14/8/2000 passed by the learned Single Judge in
       C.W.J.C. No. 1221 of 2000)
                                         --------------

          MD. SHABBIR KHAN                                           -----Appellant
                                     Versus

           THE HIGH COURT OF JUDICATURE AT PATNA
          THROUGH ITS REGISTRAR GENERAL AND ORS.                    -----Respondents
                                   -----------

                For the petitioner-Appellant - Mr. Ajay Kumar Thakur,
                                               Md. Imteyaz Ahmad,
                                               Mr. Amir Alam
                For the Respondents         - Mr. Piyush Lal,
                                               SC. to AAG-III.


                                        PR E S E N T

              THE HON'BLE MR. JUSTICE CHANDRAMAULI KR. PRASAD

                         THE HON'BLE DR. JUSTICE RAVI RANJAN




Prasad &                   Writ petitioner-Appellant aggrieved by the order dated
Ranjan, JJ.

14/8/2000 passed by the learned Single Judge in C.W.J.C. No.

1221 of 2000 dismissing the writ application, has preferred this

appeal under Clause 10 of the Letters Patent.

Short facts giving rise to the present appeal are that

the father of the writ petitioner-appellant (hererinafter referred to

as the writ petitioner) was a Peon who died on 10/9/1986 while

in service. After his death, the petitioner applied for appointment

on compassionate ground and according to the prevalent

practice, he was appointed as Mazdoor on daily wages, to
-2-

which post he joined on 17.12.1986. Respondent No. 3 Sri

Suresh Nayak and respondent No. 4 Md. Narul Hooda were

appointed as a regular Peon by order dated 30/11/1999 and

25/11/1999 respectively.

It is relevant here to state that the petitioner earlier

filed C.W.J.C. No. 2163 of 1998 (Md. Shabbir Khan and Anr.

Vs. The High Court of Judicature at Patna and Anr.) for

issuance of the writ in the nature of mandamus to appoint him

on a regular basis to a Class-IV post. This Court by order dated

22nd of December, 1992, dismissed the writ application.

However, after the appointment of respondent Nos. 3

and 4 aforesaid on a regular basis, the writ petitioner filed the

present writ application for quashing their appointment and also

for a direction to the respondents to consider his case for

appointment on compassionate ground to the post of Peon with

effect from 17.12.1986. By reason of the impugned order, said

prayer of the writ petitioner has been dismissed and aggrieved

by the same, he has preferred this appeal.

Mr. Thakur, appearing on behalf of the appellant

submits that the respondents No. 3 and 4 have been appointed

as Peon on a regular basis, there is no justification to appoint

the writ petitioner as daily Mazdoor. He submits that the writ

petitioner is entitled to be appointed as a regular Peon at least

from the date of respondents No. 3 and 4 have been appointed.

Mr. Piyush Lal appearing on behalf of the High Court,
-3-

however, contends that respondents No. 3 and 4 have been

appointed after coming into force of the Patna High Court

Officer and Staff (Condition of Service and Conduct) Rule 1997,

and Rule 13 thereof enables Hon’ble the Chief Justice to make

appointment to a Class-IV post on compassionate ground. He

points out that at the time the writ petitioner was appointed, the

aforesaid Rule was not in operation and the practice prevalent

was to appoint as Mazdoor on daily wages.

Having appreciated the rival submission, we do not

find any substance in the submission of Mr. Thakur. Writ

petitioner cannot make any grievance of appointment of

respondents No. 3 and 4 to a Class-IV post as those

appointments have taken place after coming into force of the

Patna High Court Officer and Staff (Condition of Service and

Conduct) Rules 1999. Section 13 of the said Rules enables the

Hon’ble Chief Justice to make appointment to a Class-IV post.

We hasten to add that this enabling provision does not confer

any right to claim appointment to a Class-IV post on

compassionate ground. Undisputedly, writ petitioner’s

appointment had taken place prior to coming into force of the

said Rules. Not only this, the prayer made by the writ petitioner

for appointment on a regular basis to a Class-IV post was

dismissed by this Court by order dated 22 nd of December, 1992

passed in C.W.J.C. No. 2163 of 1998.

In that view of the matter, we are of the opinion that
-4-

the appointment of respondents No. 3 and 4 as Peon cannot be

faulted and further the writ petitioner has no right to be

appointed as Class-IV post from the date he was appointed as

daily Mazdoor.

We are of the opinion that the learned single Judge

had not committed any error while passing the impugned order.

In the result, we do not find any merit in the appeal

and it is dismissed accordingly but without any order as to

costs.

(Chandramauli Kr. Prasad, J.)

(Dr. Ravi Ranjan, J.)
Patna High Court
Dated, 3rd Sept.2008
NAFR/S.Ali