High Court Patna High Court - Orders

Ram Narayan Pandey vs The State Of Bihar & Ors on 8 August, 2011

Patna High Court – Orders
Ram Narayan Pandey vs The State Of Bihar & Ors on 8 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.7552 of 2009
                                Ram Narayan Pandey .
                                           Versus
                              The State Of Bihar & Ors .
                                        -----------

3. 08.08.2011 Heard learned counsel for the petitioner

and the State.

The petitioner was an applicant for a

contractual appointment on the post of Accountant

for the period of 11 months under an Advertisement

dated 17.9.2007 in the District of Rohtas under the

ATMA scheme. He stood at Serial No. 2 of the merit

list. The person at serial No. 1 did not join. The

respondents dispatched a communication for joining

belatedly with an incorrect address. It never reached

the petitioner. The person at Serial No. 3 came to be

appointed. The petitioner then filed this writ

application. The contract of candidate at serial No. 3

was not renewed after 3.12.2008. The respondents

then published a fresh advertisement on 29.5.2009.

Learned counsel for the petitioner submits

that the petitioner had disclosed his postal address

as village and P.O. Gorakhparasi in the District of

Rohtas (Sasaram). The respondents sent the

communication to him at Karakat, Sasaram. The

Pin Code was wrongly mentioned as 82115 in place

of 802214. Additionally the proof of dispatch by
2

speed post placed by the respondents demonstrates

that it was dispatched on 18.11.2007 and not

8.11.2007 as contended by them. Joining had to be

submitted by 19.11.2007. The person at Serial No. 3

of the merit panel having been wrongly appointed,

there is no justification for not considering the claim

for appointment of the petitioner.

Counsel for the State submitted that the

petitioner had not furnished any Pin Code number

with his details of address. The village Gorakhparasi

to which the petitioner belongs falls within the

Karakat Block. The duration of the appointment was

for 11 months which is long over. Issues have

therefore become academic and the Court should not

interfere more particularly because a fresh

advertisement has been issued on 29.5.2009 and

another incumbent appointed whose services have

also been renewed till August, 2011, but subject to

the result of the writ application.

The petitioner had disclosed the name of

his village with a Post Office situated in that village.

The respondents were required to address the call

letter to him properly. If the Block consists of

several villages, to merely mention the name of the

Block is enough to conclude that the communication
3

had not been dispatched at the proper address. The

postman in all likelihood having found the address

incomplete may either have thrown away the letter or

returned it as undelivered to the dispatching station.

The Pin Code of an address is displayed at the Post

Office. The respondents should have been more

careful in mentioning the correct Code specially

when the petitioner had not mentioned any Pin Code

in his address. If the address of dispatch was wrong

and incomplete there shall be a presumption that it

never reached its destination. Additionally, the speed

post dispatch annexed to the counter affidavit makes

it apparent that it was so done on 18.11.2007 and

not 8.11.2007 requiring the petitioner to join on

19.11.2007. The time period cannot be stated to be

reasonable by any standard.

The appointment was to be from

19.11.2007 for a period of 11 months. Thereafter

renewal was an inchoate right as the contract may or

may not have been extended dependent on a hoste of

other factors. The writ petition can easily be

dismissed on that ground as the time period for

which the benefit of the appointment may have

flowed is long over. The other option available to the

Court is to grant suitable compensation to the
4

petitioner.

The Court cannot loose sight of the fact

that the petitioner first represented as early as

January, 2008 well within the period of 11 months.

To deny relief on the aforesaid ground may leave the

petitioner with a lurking sense of injustice for having

been made to suffer for no fault of his.

In the meantime, the respondents have

published a fresh advertisement on 29.5.2009 and

another incumbent appointed for an extended tenure

till August, 2011. He is not a party to the

proceedings.

The duty of the Court under Article 226 in

appropriate cases is to mould the relief in the

entirety of the facts and circumstances as held in

(1996) 5 SCC 54 ( Shangrila Food Products Ltd. v.

LIC) at Paragraph-11 as follows:-

“11. It is well settled that the High
Court in exercise of its jurisdiction
under Article 226 of the Constitution
can take cognisance of the entire facts
and circumstances of the case and pass
appropriate orders to give the parties
complete and substantial justice. This
jurisdiction of the High Court, being
extraordinary, is normally exercisable
keeping in mind the principles of
equity. One of the ends of the equity is
to promote honesty and fair play. If
there be any unfair advantage gained
by a party priorly, before invoking the
5

jurisdiction of the High Court, the Court
can take into account the unfair
advantage gained and can require the
party to shed the unfair gain before
granting relief……”

The relief therefore is required to be moulded in

the facts of the case. The present incumbent has an

extended tenure till August, 2011. His original

tenure of 11 months has already expired. The right

in him is therefore inchoate and not vested. The

Court therefore directs that on expiry of his extended

tenure, the petitioner shall be given the contract

appointment for a period of 11 months only. The

petitioner by virtue of the present order shall not

have any vested right to continue after the period of

11 months. That is the period he would have had if

he had joined in due time after receipt of his

appointment letter. Thereafter the matter shall

remain within the discretion of the respondents in

accordance with the terms of the contract.

The writ application stands allowed.

P. Kumar                                    ( Navin Sinha, J.)