High Court Patna High Court - Orders

Nejar Ahmad vs The State Of Bihar & Ors on 15 September, 2011

Patna High Court – Orders
Nejar Ahmad vs The State Of Bihar & Ors on 15 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.3424 of 2007
                     NEJAR AHMAD, SON OF MD. NOOR ISLAM, RESIDENT OF
                     VILLAGE BARARI, P.O. GURU BAZAR, P.S. BARARI,
                     DISTIRCT KATIHAR, JEEP DRIVER IN THE OFFICE OF
                     THE CIRCLE OFFICER, BARARI, KATIHAR.
                                       Versus
                     1. THE STATE OF BIHAR
                     2. THE DISTRICT MAGISTRATE, KATIHAR.
                     3. THE DEPUTY COLLECTOR, NAZARAT, KATIHAR.
                     4. THE CIRCLE OFFICER, KOHRA, DIST. KATIHAR.
                     5. THE CIRCLE OFFICER, BARARI, KATIHAR.
                                  ----------------------------------

02. 15.09.2011 Heard learned counsel for the petitioner

and the State.

2. Petitioner was engaged to serve as a

driver in the office attached to the Collectorate,

Katihar. Such fact is evident from letter no.589 dated

8.5.1989 issued by the Deputy Collector Incharge,

Najarat, Katihar to the Circle Officer, Kohra, which is

contained in Annexure-1 to this application. It is

submitted on behalf of the petitioner that from

17.06.1987 till the date of filing of the writ petition

he continued to discharge the duty of a driver in the

different offices attached to the Collectorate, Katihar

but his engagement could not be regularized as he

was engaged to discharge the duties of the driver on

17.06.1987 after the cut off date i.e. 1.8.1985. The cut

off date having been extended under resolution of the

Government dated 10.5.2005 from 1.8.1985 to
2

11.12.1990 case of the petitioner is required to be

considered for regularization but instead of

considering his regularization engagement of the

petitioner was dispensed with after filing of the writ

petition. In this connection, it is also pointed out with

reference to the certificate bearing letter no.39 dated

6.1.2005, Annexure-5 issued by the Circle Officer,

Barari that the arrears of wages has not been paid to

the petitioner.

3. Aforesaid two submissions has not been

disputed in the counter affidavit filed on behalf of

respondent nos.2, 3, whereunder instructions of the

State Government bearing Memo No.15341 dated

3.6.2006 has been annexed, wherefrom it appears that

persons engaged to serve as daily wager after the

extended cut off date i.e. 11.12.1990 were asked to be

disengaged. Petitioner having been engaged prior to

the cut off date and such fact having not been

disputed in the counter affidavit, I have no option but

to direct the Collector, Katihar to engage the

petitioner as and when situation so requires to serve

either as a Class-IV employee or as a Driver as per
3

the exigencies of the requirement until his case is

considered for appointment/regularization on the

Class-IV post or on the pose of Driver in the

Collectorate, Katihar/attached offices.

4. In the counter affidavit the State

respondents have not disputed the correctness of the

statement made in letter no.39 dated 6.1.2005,

Annexure-5 of the Circle Officer, Barari addressed to

the Establishment Deputy Collector, Katihar

informing the Establishment Deputy Collector that

arrears of wages is due to the petitioner from May,

2004. Let the Collector, Katihar verify whether any

arrears of wages is due to the petitioner from May,

2004 and if any amount is found due, the said amount

should also be paid to the petitioner as early as

possible, in any case within two months from the date

of receipt/production of a copy of this order before

the Collector, Katihar.

5. The writ application is, accordingly,

disposed of.

( V. N. Sinha, J.)
Rajesh/