High Court Patna High Court - Orders

Narendra Kumar vs The State Of Bihar &Amp; Ors on 2 December, 2010

Patna High Court – Orders
Narendra Kumar vs The State Of Bihar &Amp; Ors on 2 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CWJC No.2268 of 2008
                  PANKAJ KUMAR
                         Versus
                  THE STATE OF BIHAR & ORS
                          with
                  CWJC No.18274 of 2010
                          NARENDRA KUMAR
                          Versus
                  THE STATE OF BIHAR & ORS
                           with
                  CWJC No.17254 of 2010
                  MD.KALIMUDDIN & ANR
                            Versus
                  THE STATE OF BIHAR & ORS
                            -----------

3. 02.12.2010 I.A. No. 10047 of 2010.

This I.A. has been filed by the

petitioner praying for liberty to challenge

the order passed by the respondents, as

contained in Annexures-7 and 8, by which the

claim of the petitioner for payment of

arrears of salary has been rejected on the

ground that his services have already been

terminated.

Considering the facts and

circumstances of the case, the Interlocutory

application is allowed. The petitioner is

granted liberty to challenge the orders as

contained in Annexures- 7 and 8 of the I.A.

These four petitioners in these three

writ applications initially moved this Court

for payment of their arrears of salary. The
2

respondents were directed to file counter

affidavit which they have filed. In the

counter affidavit they have taken stand that

the post on which these petitioners were

posted was later on found to be not existing

and therefore, a problem arose with regard to

payment of their salary. Instructions were

sought for from the Department. On receipt of

the same, the District Compassionate

Committee, met again and recommended for

their appointment as teachers in terms of

circular No.1078 dated 1.7.2006, meaning

thereby that they were to be appointed as

Panchayat Teacheres on fixed remuneration. To

this extent the earlier resolution of the

Compassionate Committee dated 29.9.2004 was

modified and consequential orders have been

issued by the Regional Deputy Director of

Education, Bhagalpur, vide his memo No. 684

dated 28.8.2010. These two documents are

Annexure- 7 and 8 with the I.A. application

of the petitioners.

Learned counsel for the petitioner

drew attention of this Court to the

proceeding of the District Compassionate

Committee dated 29.9.2004, which is Annexure-
3

6 with the I.A. From this proceeding it

appears that as many as 35 candidates were

recommended for appointment on the post of

clerk i.e Class- III post under the

establishment of Regional Deputy Director of

Education, Bhagalpur, which included the

petitioners also. This Court fails to

understand as to why, after the petitioners

moved this Court for payment of their arrears

of salary, the respondents have discovered

that the posts of the petitioners were non

existent and therefore, there was problem in

release of their salary. This Court has an

impression that these petitioners have been

victimized only because they have moved this

Court for arrears of salary.

In the circumstances, the respondent

Regional Deputy Director of Education, is

directed to give the details of all the 35

persons who were recommended for their

appointment on the post of clerk under his

establishment and to place before this Court

definite evidence and materials to justify

their stand in respect of the petitioners.

This Court makes it clear that in case it is

not satisfied with the explanation of the
4

Regional Deputy Director, it may consider

directing for payment of panel interest on

the arrears of salaries of the petitioners

from the packet of the Regional Deputy

Director.

Learned counsel for the respondents

prays four weeks time for the purpose.

Put up this case after four weeks, at

the same position.

Devendra/                         ( J. N. Singh, J.)