High Court Patna High Court - Orders

Murari Prasad vs The State Of Bihar & Ors on 21 October, 2011

Patna High Court – Orders
Murari Prasad vs The State Of Bihar & Ors on 21 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.16665 of 2011
                   Murari Prasad S/O Late Suraj Prasad R/O Bank Colony, Gola Road,
                   Lane No.-5, Danapur, District-Patna
                                                    Versus
                   1. The State of Bihar through the Secretary, Art, Culture and Youth
                   Department, Vikas Bhawan, Patna
                   2. The Secretary, Art, Culture and Youth Department, Vikas Bhawan,
                   Patna
                   3. The Director (Youth-Welfare) Cum Deputy Secretary, Art, Culture
                   and Youth Department, Vikas Bhawan, Patna
                   4. The District Education Officer, Patna
                   5. The Accountant General, Bihar, Birchand Patel Path, Patna
                                               -----------

02. 21.10.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is a retired employee who was initially

engaged as a National Discipline Scheme Instructor (hereinafter

to be referred to as ‘N.D.S.I.’) on 17.9.1963. Subsequently on

transfer he came to the State of Bihar. His service was absorbed

in the cadre of Physical Education Teacher on 1.9.1973.

There were many rounds of litigation of similarly

situated persons on many issues and enactment based on which

the Department of Art, Culture and Youth Welfare, Patna, issued

Notification dated 2.12.2009 which is Annexure-1 to the writ

application. The said notification itself will indicate about

directions given therein which form the basis of background for

issuance of Annexure-1.

From perusal of Annexure-1 and from the list of the

names of such persons it appears that name of the petitioner

appeared at serial No.39. Notification indicates the revised pay
2

scale which came to be given to the petitioner by virtue of time

bound promotion.

But this notification has remained only on paper as

money has not accrued to the petitioner so far. The petitioner

has approached the Director of the Department concerned, i.e.

Art, Culture and Youth Department, respondent no.3 raising his

grievance as would be evident from perusal of Annexures 3 and

4.

Since it seems to be a case of inaction on the part of

the respondents and since the claim of the petitioner is based on

the notification issued by the respondent in Annexure-1, the

Court fails to understand the impediment which has been

created.

The writ application is disposed of with a direction

upon respondent no.3 that taking cognizance of their

notifications contained in Annexures 1 and 2 coupled with the

demand of the petitioner based on the two notifications, his

claim would be settled within a period of three months from the

date of production of a copy of this order.

rkp                                           ( Ajay Kumar Tripathi, J.)