High Court Jharkhand High Court

Om Prakash Dubey vs State Of Jharkhand & Ors on 19 September, 2011

Jharkhand High Court
Om Prakash Dubey vs State Of Jharkhand & Ors on 19 September, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (S) No. 3814 of 2011
       Om Prakash Dubey                                          .... Petitioner
                                      Versus 
        The State of Jharkhand & ors.                             .... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                        :    Mr. Vijay Kumar Gupta, Advocate
       For Respondent­State of Jharkhand :    Mr. Prem Pujari Roy, J.C. to S.C.­I
       For Respondent­State of Bihar             :    Mr. S.P. Roy, (G.A.­Bihar)
                                     ­­­­­­­­­
                       th
        02/Dated: 19    September, 2011
                                                

       1.

Learned   counsel   for   the   petitioner   submitted   that   the   petitioner   is 
working   as   Block   Statistical   Supervisor,   Mandar,   District­Ranchi   and   his 
services have been allotted to the State of Jharkhand upon cadre bifurcation 
under the Bihar Reorganization Act, 2000.

2. Learned   counsel   appearing   for  the   State   of   Jharkhand   submitted   that 
they   have   entered   into   several   correspondences   with   the   Secretary­cum­
Commissioner,   Health   Family   Welfare   and   Medical   Education   Department, 
Government of Bihar, Vikas Bhawan, New Secretariate, Bailey Road, District­
Patna, Bihar, but, they are not getting the service book of the petitioner and, 
therefore, the petitioner is unable to get any promotion within the State of 
Jharkhand. Moreover, the petitioner is also not able to get revised pay scale, 
which, other similarly situated post holders are getting and the petitioner is 
getting salary in the unrevised old scale payable with effect from 01.01.1986.

3. Learned counsel appearing for respondent­State of Bihar submitted that 
the service book of the petitioner may be lying with respondent no. 8.

4. In view of this limited submission, I hereby issue notice upon respondent 
no. 8 to be served by personal service.

5. I also direct the Secretary­cum­Commissioner, Health Family Welfare and 
Medical Education Department, Government of Bihar, Patna to bring on record 
the service book of the petitioner, by his affidavit, on or before the next date of 
hearing, failing which, he shall remain personally present before this Court on 
the next date of hearing at 10:30 a.m. or he may depute a responsible/high 
ranking officer, who is well conversant with the facts of the present case to 
remain personally present before this Court on the next date of hearing.

6. The matter is adjourned to be listed on 10th October, 2011.

                                  (D.N. Patel, J.)
Ajay