High Court Patna High Court - Orders

Phuleshwar Prasad Mandal vs The State Of Bihar &Amp; Ors on 10 August, 2010

Patna High Court – Orders
Phuleshwar Prasad Mandal vs The State Of Bihar &Amp; Ors on 10 August, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.11094 of 2010
     1. PHULESHWAR PRASAD MANDAL S/O LATE HARI MANDAL R/O VILL MUSKIPUR,
     P.O.JAMALPUR GOGARI, P.S.GOGARI, DISTT-KHAGARIA
                                          Versus
     1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY GOVERNMENT OF BIHAR
     , PATNA
     2. THE SECRETARY, BUILDING CONSTRUCTION DEPARTMENT   VISHWASHARIYA
     BHAWAN, PATNA
     3. BRAJESH MEHROTRA, SECRETARY, BUILDING CONSTRUCTION DEPARTMENT
     VISHWASHARIYA BHAWAN, PATNA
     4. THE SPECIAL SECRETARY, BUILDING CONSTRUCTION DEPARTMENT
     VISHWASHARIYA BHAWAN, PATNA
     5. HRIDAYA NARAIN JHA, SPECIAL SECRETARY, BUILIDNG CONSTRUCTION
     DEPARTMENT   VISHWASHARAIYA BHAWAN, PATNA
     6. THE UNDER SECRETARY BUILDING CONSTRUCTION DEPARTMENT    PATNA
     7. GHANSHYAM RAM, UNDER SECRETARY BUILDING CONSTRUCTION DEPARTMENT
     PATNA
     8. THE RESIDENT COMMISSIONER GOVERNMENT OF BIHAR, BIHAR BHAWAN, 5
     KAUTILYA MARG, NEW DELHI
                                       -----------

2. 10.08.2010 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The petitioner is aggrieved by the order dated

29.6.2010 transferring him to Gardanibagh.

It is submitted that the petitioner was posted at Bihar

Bhawan, New Delhi when he came to be suspended by an

order dated 15.2.2010 and his headquarters during suspension

period was designated as the office of Superintending

Engineer, Building Circle, Patna. The petitioner questioned the

same in CWJC No. 5739 of 2010. On 19.4.2010 this Court

stayed the operation of the order of suspension. The writ

petition is stated to be still pending.

Learned Counsel for the petitioner is correct in his

submission that if the order of suspension has been stayed the

order fixing the headquarter at Patna during period of

suspension automatically also vanishes. The petitioner is first

required to be permitted to join at Bihar Bhawan, New Delhi
and thereafter the matter may proceed afresh in accordance

with law.

This Court finds that the impugned order dated

29.6.2010 proceeds on a completely wrong premise when in

column 4 it describes him as a person relieved from

suspension. This Court has already held that the petitioner

stands reinstated in his service at Bihar Bhawan, New Delhi

and column 4 should have made a correct recitals of his

present status and in absence of which the present impugned

order is not sustainable.

The order dated 29.6.2010 is quashed in so far as the

petitioner alone is concerned, without prejudice to the rights of

the respondents.

The writ application stands allowed.

Snkumar/-                                         (Navin Sinha,J.)