High Court Patna High Court - Orders

Raghubansh Narain Singh vs The State Of Bihar &Amp; Ors on 8 November, 2010

Patna High Court – Orders
Raghubansh Narain Singh vs The State Of Bihar &Amp; Ors on 8 November, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.10368 of 2010
      1. RAGHUBANSH NARAIN SINGH S/O LATE JAGDISH SINGH R/O VILL.- MOHABBAT
      PARSA, P.S. AND P.O.- RIVILGANJ, DISTT.- CHAPRA (SARAN) AT PRESENT
      RESIDING AT ARYA NAGAR PATNA-RANCHI ROAD, HAZARIBAGH, DISTT.-
      HAZARIBAGH, JHARKHAND, PIN- 825301
                                            Versus
      1. THE STATE OF BIHAR
      2. THE PRINCIPAL SECRETARY, HOME (POLICE) DEPARTMENT, GOVT. OF BIHAR,
      OLD SECRETARIAT, PATNA
      3. THE JOINT SECRETARY, HOME (POLICE) DEPARTMENT, GOVT. OF BIHAR, OLD
      SECRETARIAT, PATNA
      4. THE DIRECTOR GENERAL CUM INSPECTOR GENERAL OF POLICE, GOVT. OF
      BIHAR, OLD SECRETARIAT, PATNA
      5. THE DEPUTY INSPECTOR GENERAL OF POLICE (HUMAN RIGHT), GOVT. OF
      BIHAR, OLD SECRETARIAT, PATNA
      6. THE INSPECTOR GENERAL OF POLICE (HEADQUARTER AND ADMINISTRATION),
      GOVT. OF BIHAR, OLD SECRETARIAT, PATNA
      7. THE COMMANDANT, BIHAR MILITARY POLICE-16, PHULWARISHARIF, P.S.-
      PHULWARISHARIF, DISTT.- PATNA
                                         -----------

For the Petitioner: Mr.Atul Chandra, Advocate
For the State : Mr.Sanjay Kumar, GP 15

——

2. 08.11.2010 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The petitioner was initially appointed as a Sergeant in

January 1970 when he was promoted as Sergeant Major in

August 1982 and subsequently as Deputy Superintendent of

Police on 1.11.1996 with effect from 1.6.1994. He has

superannuated from service on 31.10.2007. The petitioner is

stated to have represented commencing from January 2007 till

January 2010 for grant of Second ACP benefits in the pay scale

of Rs. 10,000-15,200/-. The representations having evoked no

response he has moved this Court.

Counsel for the petitioner submits from Annexures 7 & 8

to the writ application supported by pleadings in paragraph 12

that his juniors have been granted the benefits in the aforesaid

pay scale causing hostile discrimination against the petitioner.

Placing reliance on the Bihar State Employees Condition’s of
2

Service, Conditions Amendments (Assured Career Progression

Scheme) Rules 2006 (hereinafter called “ACP Rules”), it is

submitted from Clause 4(1) that the basic principle of the Rules

was to prevent stagnation of a person who has been working in

the same scale of pay including any relevant scale for the period

of 12/24 years respectively. To insist upon the petitioner passing

any departmental examination or confirmation of his service

under the Bihar Police Manual, shall be defeating the very

purpose of the ACP Rules an an anti stagnation measure.

Counsel for the State from the counter affidavit submitted

that the petitioner never came to be confirmed as Deputy

Superintendent of Police till his superannuation. Strong reliance

is placed on Rule 648(b) of the Bihar Police Manual which deals

with confirmation. It is next submitted that the petitioner was

required to pass the departmental accounts examination.

Answering the assertions made in para 12 of the writ application

of alleged hostile discrimination the counter affidavit in para 9

states that the juniors granted benefits have all cleared the

Departmental Accounts Examination.

An alternate submission is then made on behalf of the

petitioner that he represented on 12.10.2007 for grant of

exemption from passing the departmental examination. That is

not a part of the pleadings and neither does any such

representation form part of the record. Counsel for the State

rightly submits that he is not in a position to make any

submission with regard to any document/submission outside

the records.

3

Rule 648(b) of the Bihar Police Manual provides that a

person promoted as Deputy Superintendent of Police from the

lower rank must pass the examination in accounts, but need not

pass the other examinations prescribed in the “Rules for the

Training and Departmental Examination of Officers serving in

the State of Bihar”. He shall be on probation for one year. At the

end of that period, if he has passed the examination in accounts

and is fit to perform the duties of a Deputy Superintendent, he

will be confirmed. If he has officiated as a Deputy

Superintendent for one year or more he may be confirmed

without further probation on his passing the examination in

accounts. If he fails to pass the examination in accounts within

one year, or if he be unfavorably reported on, he will be liable to

be reverted to his substantive post.

It is apparent that the probation is for one year. He shall

be confirmed if he has passed the account examination. If he is

officiating as a Deputy Superintendent for one year or more he

may be confirmed without further probation after passing the

examination in accounts. He could be reverted for failure to clear

the examination or being unfavorably reported. The petitioner

does not appear to have passed the departmental examination

from his own pleadings. Nonetheless he has worked as Deputy

Superintendent of Police for nearly 11 long years before

superannuation without being unfavorably reported or reverted

for having not passed the departmental accounts examination.

The question of any reversion after superannuation does not

arise. The petitioner shall therefore be deemed to have been

confirmed as Deputy Superintendent of Police and retired from
4

that post. But that shall not answer his claim for benefits of the

ACP scheme.

The ACP schemes Rules have been framed under Article

309 of the Constitution of India and have statutory force. Even if

the petitioner is deemed to have been confirmed as a Deputy

Superintendent of Police under the Bihar Police Manual for other

service purposes, if the ACP Rules specifically requires him to

pass the departmental accounts examination before grant of ACP

benefits, the benefits shall not be available to him unless he has

passed the examination. The deemed confirmation on the post of

Deputy Superintendent of Police and the grant of ACP benefits

on that post shall be severable issues. If the statutory rules

provide in Rule 4(5) that passing of the departmental

examination shall be a condition for grant of ACP benefits after

12/24 years, this Court does not find it possible to re-write the

rules or to ignore the rule to grant the benefits to the petitioner

contrary to the same. The submission that Rule 4(1) shall have

over-riding effect over Rule 4(5) so as to completely negate the

provisions of Rule 4(5) is an interpretation which this Court shall

not accept rendering the latter completely nugatory. Reading

Rule 4(1) with Rule 4(5) harmoniously though both require the

grant of ACP benefits to a person who has completed 12/24

years of service, the latter only limits it in certain cases.

This Court therefore holds that the petitioner is not

entitled to the grant of second ACP since he has not cleared the

departmental examination. Nonetheless the failure to pass an

examination and consequent denial of ACP is one issue of the

matter. The right to represent for grant of exemption from
5

clearing of the examination under the relevant rules and the

right to have that application considered in accordance with law

is a separate issue. If the petitioner has represented or

represents hereinafter for grant of exemption let the same be

considered and disposed off expeditiously by a reasoned and

speaking order within a maximum period of three months from

the date of receipt and/or presentation of a copy of this order.

The writ application stands disposed.

Snkumar/-                                           (Navin Sinha,J.)