High Court Jharkhand High Court

Pradeep Kumar Sah & Ors vs State Of Jharkhand & Ors on 11 July, 2011

Jharkhand High Court
Pradeep Kumar Sah & Ors vs State Of Jharkhand & Ors on 11 July, 2011
                       IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                     W.P.(S) No. 4177 of 2009

             1.   Pradeep Kumar Sah
             2.   Hari Shankar Singh
             3.   Baban Singh
             4.   Sudhir Kumar
             5.   Raj Kant Prasad
             6.   Sunil Paswan
             7.   Ramekbal Paswan
                                                                           ... ... Petitioners
                                               -V e r s u s -
             1. The State of Jharkhand;
             2. The Secretary, Water Resource Department, Government of Jharkhand,
                Ranchi.
             3. The Additional Secretary, Water Resource Department, Government of
                Jharkhand, Ranchi.
             4. Director, Rehabilitation and Land Acquisition, Water Resources
                Department, Government of Jharkhand, Ranchi.
                                                                 ... ... Respondents

          CORAM: -      HON'BLE MRS. JUSTICE POONAM SRIVASTAV

          For the Petitioners : Mr. Amit Sinha, Advocate
                                Ms. Neeta Krishna, Advocate.
          For the Respondents: J.C. to Sr. S.C. -II.

04/ 11.07.2011

Heard counsel for the petitioners as well as the State counsel on
behalf of the respondents.

Counter affidavit is on record and the petition is listed for
‘Admission’. As agreed between the respective counsels, the writ petition is
heard finally.

The instant writ petition is preferred challenging the orders of
termination dated 22.06.2009 [Annexure-15 series to the writ petition], which
has already been stayed by this Court, by which services of the petitioner
stands terminated. The second prayer is claiming regularisation on the post
for which he was appointed after the termination order is quashed. The
assertion on behalf of the petitioners is that similar benefits have been
granted in other cases by this Court as well as by the Apex Court.

The petitioners were initially appointed by the competent authority
on the post of Chainman [Zanzeer Wahak]. Pursuant to their appointment,
the petitioners joined on 25.04.1989, 26.12.1989, 02.08.1989, 02.08.1989,
22.11.1989, 29.07.1989 and 23.06.1989 respectively. Their service books
were opened and the petitioners continued to work thereafter for almost 22
years and more. The contention on behalf of the State for termination is that
the appointment of the petitioner was made by Land Acquisition Officer, the
State of Jharkhand was of the view that the Land Acquisition Officer was not
the competent authority for appointing the petitioner on the aforesaid post as
well as the fact that the procedure for appointment was also not followed.
Similarly situated number of employees were also terminated after serving
for a considerable length of period. The respondents claim that the
termination of the petitioner is because their appointment on the post on
which they were discharging their duty was held to be illegal ab initio. The
respective appointment in respect of all the employees were challenged by
them in separate writ petition including the present one.

Other similar writ petitions have been allowed. The order was
challenged in L.P.A. which was rejected by the Division Bench. Both the
orders were again questioned before the Apex Court. In one of the cases,
the Apex Court namely in Civil Appeal No. 918 of 2008 annexed with the writ
petition, held that the incumbent had worked for a period of ten years and
this length of service was taken into consideration. The Hon’ble Supreme
Court adopted a liberal view and directed the respondents to set aside the
termination order. The Apex Court directed regularisation for the reason that
after putting in such a long period of satisfactory period of service, such
employees cannot be ousted without any rhyme or reason and if at all their
appointment was not by following the procedure of law, the respondents
should have taken steps immediately after the appointment but not after
such length of time, specially when they are no more entitled for a job in any
other Department.

Counsel for the petitioner has also placed reliance on a decision
of this Court in the case of Gopal Singh Vs. State of Jharkhand & Others
reported in 2005(4) JLJR 614 and also in the case reported in 2005(3) JLJR

240. These Judgments have also been affirmed by the Apex Court. The
petitioner is also entitled for the same regularisation and liberal view and
their claim is liable to be considered and the same relief should be granted.

In view of what has been stated above, the writ petition is allowed.
The orders dated 22.06.2009 [Annexure-15 series] are hereby quashed.

(Poonam Srivastav, J.)
RC