High Court Patna High Court - Orders

Rajendra Prasad Singh vs The State Of Bihar &Amp; Ors on 13 April, 2011

Patna High Court – Orders
Rajendra Prasad Singh vs The State Of Bihar &Amp; Ors on 13 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.3818 of 2008

Rajendra Prasad Singh, son of Late Shaudi Pd. Singh, village Shishwa, PS Harpur, district Munger
- Petitioner.
                                              Vs.
   1) The State of Bihar through the Commissioner, Irrigation Department, Bihar, Patna.
   2) The Executive Engineer, Irrigation Department, Tarapur, Munger.
   3) Chief Engineer, Irrigation Department, Bhagalpur.
   4) Supdt. Engineer, Irrigation Department, Kharagpur - Respondents.



2       13.4.2011

The petitioner who was working as a daily wager

“Nahar Mazdoor” in the Irrigation Department, Tarapur Division,

Munger prays for regularization of his service. It is admitted that

there was break in the petitioner’s service. However, it is also

admitted that he had worked as daily wage earner for a pretty long

time.

The question of regularization now has to be

considered in accordance with paragraph 53 of the decision in the

case of Secretary, State of Karnatka vs. Uma Devi and others,

2006 (4) SCC 1.

In case the department is going to consider the

regulation of such daily wage earner, they should prepare a panel

which would contain the number of years for which the petitioner

and others similarly situated have worked and also indicate their

age and continuity in service before any decision is taken in this

matter.

This writ petition is, thus, disposed of with the

aforesaid observation.

          haque                                                  ( Sheema Ali Khan, J.)