High Court Jharkhand High Court

Padaman Ram Paswan vs State Of Jharkhand & Ors on 25 July, 2011

Jharkhand High Court
Padaman Ram Paswan vs State Of Jharkhand & Ors on 25 July, 2011
                            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                       W. P (S) No. 6745 of 2002
             Padaman Ram Paswan                                  ..... Petitioner
                                             Versus
             The State of Jharkhand & Others                     ..... Respondents
                                             -----
                      CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                             -----
             For the Petitioner         - Mr. Prabhash Kumar
             For the Respondents        - Mr. J.C to Sr. S.C-II
                                             -----

5/25.7.2011

In this writ petition, the petitioner has prayed for quashing the part of the order

by which some condition has been imposed with the order of his promotion.

It has been stated that though the petitioner has been given promotion w.e.f

1.4.1984 to the post of Head Master, arrears of difference of pay or other financial

benefits have not been given to the petitioner. It has been submitted that when the

promotion has been given w.e.f 1.4.1984 by order dated 26.1.2001, the petitioner is

also entitled to get the arrears of difference of pay from the said date and the condition

imposed in the order is arbitrary.

Counter affidavit has been filed contesting the writ petition. It has been stated,

inter alia, that the order has been passed giving promotion to the petitioner w.e.f

1.4.1984 as the petitioner was found entitled for promotion from that date. The

petitioner, thereafter, is entitled to get the pay scale of Head Master and other

benefits. Since the petitioner has not worked as Head Master, he is not entitled to get

salary of Head Master from the said date.

Having heard learned counsel for the parties, I find no justification for the

petitioner’s grievance. Since the petitioner has got notional promotion from his due

date and he has not discharged his duty as Head Master, non-payment of scale of

Head Master with retrospective effect does not appear to be unreasonable. I,

therefore, find no ground to interfere with the impugned order. This writ petition

is, accordingly, dismissed.

       S.K                                                           (NARENDRA NATH TIWARI, J)