High Court Patna High Court - Orders

Mohan Lal Sah & Anr vs The State Of Bihar & Ors on 12 August, 2011

Patna High Court – Orders
Mohan Lal Sah & Anr vs The State Of Bihar & Ors on 12 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.1980 of 2007
                            1. Mohan Lal Sah, Son of Late Surya Narayan Sah,
                               Resident of Mohalla- Aliganj, P.O.- Banka, P.S.
                               Banka, District- Banka.
                            2. Md. Shaukat Ali, son of Late Sirazuddin
                               Resident of Village- Mahila, P.O.- Bisanpur,
                               P.S.- Dhoraiya, District- Banka :---
                               petitioners.
                                    Versus
                           1. The State Of Bihar
                           2. Commissioner and Secretary, Water Resources
                              Department, Govt. of Bihar, Patna.
                           3. Deputy Secretary, Revenue Administration, Water
                              Resources Department, Govt. of Bihar, Patna.
                           4. Chief Engineer, Water Resources Department,
                              Bhagalpur.
                           5. Executive Engineer, Irrigation Division, Bounsi,
                              District- Banka.
                           6. Executive Engineer, Irrigation Division,
                              Sikandra, District- Jamui :---respondents.
                                 -----------

3. 12.08.2011. Heard learned counsel for the petitioners and

the State.

2. Petitioners are presently serving as

Revenue Clerk under the Deputy Collector, Revenue

Division, Tarapur, Munger in compliance of the order

of the High Court dated 25.8.1995 passed in

C.W.J.C.No. 2296 of 1985 which was heard along with

C.W.J.C.No. 1631 of 1984, whereunder this Court set

aside the termination order passed against the

petitioners of the aforesaid two writ petitions. In

compliance of the aforesaid order dated 25.8.1995

petitioners were reinstated in service under order

bearing Memo No. 101 dated 16.2.1996 issued under

the signature of Deputy Collector, Revenue Division,

Tarapur which is at page-26 of the brief. Present writ

petition has been filed for a direction to the State-

respondents to pay the petitioners arrears of salary for
2

the period during which they remained out of

employment on account of the termination order

passed against them by the authorities of the State

Government. The termination order passed against

the petitioners and others was the subject matter of

the aforesaid C.W.J.C.No. 2296 of 1985 which was

heard along with another C.W.J.C.No. 1631 of 1984

and this Court under orders dated 25.8.1995 quashed

the termination order passed against the petitioners of

C.W.J.C.No. 2296 of 1985 as also against the

petitioners of C.W.J.C.No. 1631 of 1984. Petitioners of

C.W.J.C.No. 1631 of 1984 after their reinstatement

filed yet another writ petition bearing C.W.J.C.No.

7320 of 1998 praying, inter alia, to direct the State-

respondents to pay the petitioners of the said writ

case arrears of salary for the period during which they

remained out of employment i.e. for the period

between 16th December, 1982-2nd November, 1986.

3. This Court under orders dated 27.10.1999

passed in C.W.J.C.No. 7320 of 1998, Annexure-3

directed the State-respondents to make payment to

the petitioners of C.W.J.C.No. 7320 of 1998 who were

also petitioners in C.W.J.C.No. 1631 of 1984 the

arrears of salary for the period between 16.12.1982-

2.11.1986. Present writ petition has been filed for the

similar relief which was granted to the petitioners of

C.W.J.C.No. 1631 of 1984 under orders dated
3

27.10.1999 passed in C.W.J.C.No. 7320 of 1998.

4. State-respondents have filed counter

affidavit duly affirmed by Executive Engineer,

Irrigation Division, Bounsi, Banka stating that as

there was specific order of this Court in the case of

petitioners of C.W.J.C.No. 1631 of 1984 vide order

dated 27.10.1999 passed in C.W.J.C.No. 7320 of

1998, Annexure-3 to pay arrears of salary for the

period between 16.12.1982-2.11.1986 during the

period when those petitioners remained out of

employment petitioners of the said writ case have

been paid their salary. Similar order having not been

passed in the case of the petitioners of C.W.J.C.No.

2296 of 1985 they have not been paid arrears of salary

for the period between 28.4.1985-16.2.1996 during

which period the petitioners of the present case who

were also petitioners in C.W.J.C.No. 2296 of 1985

were out of employment on account of termination of

their employment by the authorities of the State.

5. Having heard counsel for the parties, I am

of the view that there is nothing to distinguish the

case of the petitioners herein who had earlier moved

the High Court in C.W.J.C.No. 2296 of 1985 from the

petitioners of C.W.J.C.No. 1631 of 1984 who again

approached the High Court for payment of arrears of

salary for the period of their termination which was

allowed under orders dated 27.10.1999 passed in
4

C.W.J.C.No. 7320 of 1998. In the circumstances, this

writ petition is also disposed of exactly in the same

terms which is contained in order dated 27.10.1999

passed in C.W.J.C.No. 7320 of 1998, Annexure-3. The

Executive Engineer who has sworn the counter

affidavit in the matter should ensure payment of the

arrears of salary to the petitioners also for the period

between 28.4.1985-16.2.1996, 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.

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