High Court Jharkhand High Court

Prafulla Pandey vs State Of Bihar & Ors on 17 May, 2010

Jharkhand High Court
Prafulla Pandey vs State Of Bihar & Ors on 17 May, 2010
      IN THE HIGH COURT OF JHARKHAND AT RANCHI                       
                    Civil Review No. 143 of 2009 
      Prafulla Pandey                             ...... Petitioner 
                                 Versus 
1.

The State of Bihar.

2. The Chief Conservator of Forest­cum­Managing Director,
Bihar State Forest Development Corporation Ltd, Patna.

3. The Commissioner, Forest and Environment 
Development, Bihar, Patna.

4. The Chairman, Department of Finance, Bureau 
of Public Enterprises, Patna.

5. The General Manager, Minor Forest Produce 
Project Circle, Ranchi.

6. The Chief Conservator of Forest­cum­Managing 
Director, Jharkhand State Forest Development
Corporation Ltd., Ranchi                    …… Respondents
­­­­­­­­­
CORAM:  HON’BLE MR. JUSTICE D. N. PATEL  
­­­­­­­­­
For the Petitioner          : Mr. Kaushalendra Prasad, Advocate
For the Respondents  : Mr. A.K. Pandey, Advocate 
­­­ 
 04/Dated: 17    May, 2010
th
   

1.  The present civil review petition has been preferred for review of an 
order, passed by this Court, dated 17th  April, 2009 in I.A. No. 1056 of 
2009 with W.P.(S) No. 1087 of 2009.

2. Learned   counsel   for   the   petitioner   submitted   that   while   finally 
disposing   of   the   writ   petition   as   well   as   the   aforesaid   interlocutory 
application,   it   has   been   observed   in   paragraph   no.   3,   which   are 
arguments canvassed by  the respondents that  a counter affidavit has 
been filed, but, in fact, there is no counter affidavit; and learned counsel 
for the petitioner has argued out again the case, in detail. 

3. I   have   heard   learned   counsel   for   the   respondents,   who   has 
submitted that in paragraph no. 3 what are stated, are nothing, but, the 
arguments canvassed by the learned counsel for the respondents. But, 
in fact, the order starts from paragraph no. 4 onwards and there is no 
error in paragraph no. 4 onwards of the order dated 17th April, 2009 and 
therefore, so far as the counter affidavit is concerned, paragraph no. 3 
may   be   corrected   that   there   is   no   counter   affidavit,   filed   by   the 
respondents   otherwise,   the   order,   passed   by   this   Court   is   absolutely 
true, correct and in consonance with the facts and law.

4. Having heard learned counsel for both the sides and looking to the 
facts   and   circumstances   of   the   case,   it   has   been   stated   in   1st  line   of 
paragraph no. 3 of the impugned order dated 17th  April, 2009 that the 
respondents have submitted that a counter affidavit has been filed, but, 
2.
in fact, there is no counter affidavit and therefore, 1st line of paragraph 
no. 3 of the impugned order dated 17th April, 2009 will now be read as 
under:­
               “I   have   heard   counsel   for   the   respondents,   who   have 
submitted that the petitioner was never appointed on the post of 
Administrative Officer even as per Annexure­1 to the memo of the 
petition”. 

The aforesaid sentence will be replaced in place of original 1st line 
of paragraph no. 3 of the impugned order dated 17th April, 2009. 

5. Learned   counsel   for   the   petitioner   has   drawn   attention   of   this 
Court at Annexure­15 whereby, as he has tried to assert that he was 
already promoted to the post of Administrative Officer in the year, 2002, 
but, looking to office order at Annexure­1 dated 25th June, 1986, to the 
memo of the petition, the petitioner was not appointed as Administrative 
Officer,   but,   it   has   been   stated   in   the   office   order   that   the   post   of 
Administrative Officer was vacant and therefore, the petitioner was given 
the post of Office Superintendent. Looking to the aforesaid office order 
at Annexure­1, I am not inclined to take any other view, than which has 
already been taken on 17th  April, 2009. In fact, there is no error from 
paragraph no. 4 onwards of the impugned order. 

6. There is no substance in this civil review petition, hence, the same 
is hereby, dismissed.          

    (D.N. Patel, J.) 
VK