High Court Jharkhand High Court

Pramod Kumar & Ors vs Bharat Coking Coal Limited & O on 1 March, 2011

Jharkhand High Court
Pramod Kumar & Ors vs Bharat Coking Coal Limited & O on 1 March, 2011
               In the High Court of Jharkhand at Ranchi

                     Civil Review No.42 of 2009

               Pramod Kumar and others.............................Petitioners

                     VERSUS

               Bharat Coking Coal Limited and others.........Respondents

               CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

               For the Petitioners : Mr.Lalan Kumar Singh
               For the B.C.C.K : Mr. Ananda Sen

8.   1.3.11

. The writ petition bearing W.P.(S) No.5585 of 2007 was filed

on behalf of the petitioners for issuance of a writ in the nature of

Mandamus directing the respondents to appoint the petitioners on

the post of Junior Overman and Mining Sirdar which posts had

been advertised to be filled up vide Advertisement No.1762 (NEE)

dated 6.1.2007.

As per the case of the petitioners, they having acquired

diploma in Mining and Mines were appointed as Trainee Apprentice

under the Apprentices Act, 1961in different Collieries of B.C.C.L.

After completion of the training and on holding a valid First Aid

Certificate as well as Gas Testing Certificate, they were granted

Overman Certificate of competency under the Coal Mines

Regulation, 1957. After several years of having Overman

Certificate of competency, an advertisement was made in the year

2007 calling for the applications for selection on the post of Junior

Overman and Mining Sirdar whereby maximum age was

prescribed as 30 years. As there was no provision for relaxation of

age for the trained apprentices nor the trained apprentices were

exempted from appearing in the written test, the petitioners made

representation in the light of a decision rendered in a case of

U.P.S.R.T.C vs. U.P. Parivahan Nigam Shishukhs Berojgar

Sangh [1995 S.C.C (L & S) 387] praying therein to exempt them

from taking written test and also to relax age limit. When no
2

decision was taken the petitioners moved this Court for the relief

stated above.

In the said writ application, a counter affidavit was filed on

behalf of the respondents wherein it was stated that as per the

provision of the Coal Mines Regulation, 1957, Diploma Holders in

Mining are required to take practical training for a period of one

year in any Underground Mines for appearing in Overmanship

Certificate of Competency Examination conducted by the Director

General of Mines Safety, Dhanbad but the petitioners have no

requisite qualification and that posts advertised have already been

filled up whereas the petitioners had even not submitted their

applications in terms of the advertisement.

Considering the case of the parties, it was held in the order

dated 4.9.2008 that the petitioners do not have valid Overmanship

Certificate of Competency and that they never applied for the posts

which were advertised which got filled up and hence, the writ

application was dismissed.

As against that, L.P.A bearing no.391 of 2008 was preferred

wherein plea was taken that the Single Judge committed error of

record by holding that the petitioners do not hold valid Overmanship

Certificate. The Court did hold that if it is so, the petitioners should

have moved for review. That is how this review application has

been filed.

Learned counsel appearing for the petitioners submits that

all the petitioners do have valid Overmanship Certificates and those

certificates were granted only when the petitioners underwent

training and acquired the certificates of First Aid as well as Gas

Testing. But this Court vide order dated 4.9.2008 recorded the

finding otherwise and therefore, if that finding is not

altered/reviewed, great prejudice would be caused to the petitioners

as there would always cloud over the Overmanship Certificate of
3

Competency of the petitioners. Those Overmanship certificates

and also valid First Aid and Gas Testing Certificates annexed with

this application would go to show that the Overmanship Certificate

had validly been issued by the authority.

It was further pointed out that as there was no stipulation

regarding relaxation of the age as stipulated under the

advertisement, the petitioners made representation before the

authority in the light of Supreme Court decision, referred to above,

for relaxation of the age and for exempting them from appearing in

the examination but the authority did not pass any order in this

respect. Under that situation, the petitioners had moved to this

Court but by the time the order was passed, the posts were filled up

but if that finding is not altered, the petitioners would not be entitled

to be appointed if the next vacancies are advertised. Therefore, the

finding to the effect that the petitioners do not have requisite

Overmanship Certificate warrants to be reviewed.

As against that, learned counsel appearing for the B.C.C.L

submits that it is not that only on the aforesaid ground the writ

petition was dismissed but the writ petition was dismissed also on

the other ground that the petitioners had never applied for the posts

and that the posts had already been filled up.

Having heard learned counsel appearing for the parties, I do

find that being persuaded with the statement made in the counter

affidavit filed on behalf of B.C.C.L that though the petitioners do

have Overmanship certificate of Competency but they have not

undergone one year practical training in any underground mine, the

certificate could not be considered to be requisite qualification for

being appointed on the post of Overman, when they do not have

first aid and gas testing certificate, the order was passed that the

petitioners do not have requisite Overmanship Certificate of

Competency as the First Aid and Gas Testing Certificate had not
4

been annexed, though in reply to the counter affidavit, statement

had been made that they do possess First Aid and Gas Testing

Certificate. Those certificates have now been annexed with this

review application. Certificates of competency clearly show that the

petitioners have undergone practical training in different mines.

That apart, in terms of Clause 15 of Coal Mines Regulation 1957,

one cannot be allowed to be admitted as a candidate in the

examination held by the Board for grant of Overman and Sirdar

certificate. Meaning thereby that having First Aid and Gas Testing

Certificates are the pre-requisite of taking examination for grant of

Overmanship Certificate. The fact relating to petitioners having

Overmanship of Competency has also been accepted in the

counter affidavit filed on behalf of the B.C.C.L. Thus, it is quite

apparent that there was error in recording the finding that the

petitioners do not have requisite Overmanship Certificate of

Competency. Hence, the finding given in the writ application can

certainly be said to be error apparent and hence, it is set aside.

Still the petitioners are not entitled to relief claimed in the writ

application as the petitioners had not applied, pursuant to the

advertisement issued relating to appointment on the post of Junior

Overman and Mining Sirdar. This fact has even been admitted by

the petitioners in the writ application. That apart, the posts had

already been filled up. Therefore, in spite of holding that the

petitioners do have requisite Overmanship Certificate of

Competency, they are not entitled to relief claimed in the writ

application.

However, before parting with the order it would be worth

while to mention here that the Hon’ble Supreme Court in a case of

U.P.S.R.T.C vs. U.P. Parivahan Nigam Shishukhs Berojgar

Sangh (supra) after taking into account that the scheme of

apprentice training had been introduced to promote chances of
5

employment of educated unemployed persons, and if employers

would not provide employment to the qualified apprentices, the

same would amount to destruction of developed human resources

did hold that the following would be kept in mine while dealing with

the claim of trainees to get employment after successful completion

of their training.

(1) “Other things being equal, a trained apprentice
should be given preference over direct recruits.
(2) For this, a trainee would not be required to get
his name sponsored by any employment
exchange. The decision of this Court in Union of
India vs. N. Hargopal
would permit this.

(3) If age bar would come in the way of the trainee,
the same would be relaxed in accordance with
what is stated in this regard, if any, in the service
rule concerned. If the service rule be silent on this
aspect, relaxation to the extent of the period for
which the apprentice had undergone training
would be given.

(4) The training institute would maintain a list of the
persons trained year wise. The persons trained
earlier would be treated as senior to the persons
trained later. In between the trained apprentices,
preference shall be given to those who are
senior.”

It is needless to say that guidelines laid down by the Hon’ble

Supreme Court would be adhered to in the matter of appointment of

apprentice trainees to the post of Junior Overman/ Mining Sirdar.

Accordingly, the review application is disposed of.

( R.R.Prasad, J.)
ND/