High Court Jharkhand High Court

Saraswati Tirkey vs State Of Bihar & Ors. on 11 December, 2008

Jharkhand High Court
Saraswati Tirkey vs State Of Bihar & Ors. on 11 December, 2008
            In the High Court of Jharkhand at Ranchi

                  W.P.(S) No.510 of 2006

            Saraswati Tirkey...........................Petitioner

                  VERSUS

            State of Bihar and others............Respondents

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

            For the Petitioner : M/s.P.K.Das and M.K.Sinha
            For the RIMS       : Mr. R. Krishna
            For the State       :J.C to A.G

4.   11.12.08

It is the case of the petitioner that her husband Somnath

Oraon after undergoing selection process, was selected for the

appointment on the post of Driver. On receiving appointment letter,

bearing no.3789 dated 1.9.1983 issued by respondent no.3, the

Principal/Superintendent, Rajendra Institute of Medical College and

Hospital, Ranchi, he joined as Driver in the Department of Eye,

Rajendra Institute of Medical College and Hospital, Ranchi.

Thereupon the petitioner’s husband continuously discharged his

duties either in the Department of Eye or Central Eye Mobile Unit ,

Rajendra Institute of Medical College and Hospital, Ranchi until

6.12.1989 when it was informed vide Annexure 4 by the Head of

the Department of Eye, Rajendra Institute of Medical College and

Hospital, Ranchi that the services of the petitioner’s husband on

account of abolition of the post has been terminated. Thereupon,

representations were made, upon which the then Joint Secretary,

Department of Health and Family Welfare, Bihar, Patna vide its

letter bearing no.5(ii) dated 8.1.1990 communicated to the

Accountant General, Bihar that under the order of the

Government, certain posts of Central Eye Mobile Unit, Ranchi,

Bhagalpur and Darbhanga have been abolished but the persons

who had been appointed validly would be adjusted somewhere.

Thereafter enquiry was held whereupon petitioner having been
2

found appointed rightfully was transferred on the vacant post of

Driver, District Eye Mobile Unit, working under the office of Civil

Surgeon-cum-Chief Medical Officer, Singhbhum, Chaibasa by

Deputy Director, Department of Health and Family Welfare, Bihar,

Patna, vide order as contained in letter bearing no.3456 dated

6.8.1991 (Annexure 6) stating therein that the services of the

petitioner’s husband is adjusted from the date of his joining.

Accordingly, the petitioner’s husband did give his joining.

Subsequently, Civil Surgeon-cum- Chief Medical Officer,

Singhbhum, Chaibasa wrote a letter, vide its memo no.1488 dated

23.8.1991 to the Deputy Director, Health and Family Welfare,

Bihar, Patna that services of the petitioner’s husband is being

returned as post of the driver is not vacant. Thereupon

petitioner’s husband made representation before several authorities

including the Deputy Director, Health Services, Bihar Patna upon

which he wrote a letter dated 27.11.1991 (Annexure 9) to

Principal/ Superintendent, Rajendra Institute of Medial College and

Hospital, Ranchi whereby information regarding vacancy was

sought for the adjustment of the petitioner but the Principal/

Superintendent, Rajendra Institute of Medical College and

Hospital, Ranchi did not care to reply back to the Deputy Director.

In this way nothing could be done in the matter of adjustment of

the petitioner, though services of the person similarly situated,

namely, Smt. Benu Rani, who had also been thrown out of the job

on 6.12.1989 had been adjusted, but the petitioner’s husband was

not even paid his dues, which he was entitled to. Therefore, when

there was no any other alternative, petitioner filed a writ

application, bearing W.P.(S) No.1619 of 2003 putting prayer for

adjustment and for making payment of the arrears of salary and

other dues but during pendency of the writ application, the
3

petitioner’s husband died on 12.4.2004. Thereafter petitioner being

widow made representation before the authorities for making

payment of arrears and other dues and also for her appointment on

compassionate ground but only Rs.15,132/- was paid towards G.P.F

but no payment was made towards, gratuity, arrears of salary,

leave encashment, group insurance etc. nor any decision has been

taken with respect to appointment of the petitioner on

compassionate ground and under this situation, this writ application

has been filed for a direction to the authorities to make payment to

the petitioner which was due to be paid to her husband on account

of arrears of salary, leave encashment, gratuity, group insurance

etc. and also for a direction to the respondent for employment of

the petitioner on compassionate ground.

Stand of the respondent no.3, Director, Rajendra Institute

of Medical Science, Ranchi as disclosed in the counter affidavit is

that the petitioner’s husband had been appointed against the

temporary post created under the scheme of National Blindness

Control Programme and when the post of Driver was abolished, his

services were terminated, vide letter dated 5.12.1989 by the Head

of the Department, Department of Eye, Rajendra Institute of

Medical College and Hosptial, Ranchi and as such, petitioner is not

entitled to any relief.

It would be significant to note here that it has been admitted

that the services of the petitioner’s husband was adjusted/absorbed

in the District Eye Mobile Unit, Singhbhum, Chaibasa.

Having heard learned counsel appearing for the parties it

does appear that the petitioner’s husband having been selected

through process of selection was appointed as Driver in the year

1983 in the Department of Eye/ Central Eye Mobile Unit, Rajendra
4

Institute of Medical College and Hospital, Ranchi. After rendering

services for six years, he was asked to stop work with effect from

6.12.1989 as the post had been abolished. Thereafter when the

petitioner’s husband made representation, Joint Secretary,

Department of Health and Family Welfare, Bihar, Patna wrote a

letter to the Accountant General, Bihar to the effect that some

posts of the Central Mobile Eye Unit at Ranchi, Bhagalpur and

Darbhanga have been abolished but the services of the persons

who were appointed in accordance with rule shall be adjusted.

Thereafter, Deputy Director, Health and Family Welfare passed an

order as contained in Annexure 6 whereby services of the petitioner

was transferred to the vacant post of Driver at the District Mobile

Eye Unit, Singhbhum, Chaibasa but subsequently, his services was

returned by Civil Surgeon-cum-Chief Medical Officer on the plea

that the post is not vacant. Thereafter no order was passed

regarding posting of the petitioner’s husband though petitioner’s

husband, in the meantime, made several representations before

the authorities and ultimately petitioner’s husband died on

12.4.2004 and till the death of the petitioner’s husband, no

termination order seems to have been passed and, therefore,

under this situation, husband of the petitioner can certainly be sad

to have died in harness. After the death of the husband of the

petitioner, petitioner made representation regarding payment of

dues such as gratuity, leave encashment, group insurance etc.

which the husband of the petitioner was entitled to get but only

Rs.15,132/- was paid towards G.P.F but other dues, according to

the petitioner, has not been paid nor the authorities passed any

order with respect to employment of the petitioner on

compassionate ground.

5

In view of the facts and circumstances, this writ application

is disposed of with a direction to the petitioner to make a fresh

representation relating to her appointment on compassionate

ground and also with regard to payment of dues to be paid to the

petitioner’s husband and other benefit on account of death of her

husband along with a copy of this order before the Secretary,

Department of Health, Bihar, Patna within a period of three weeks

and the Secretary on getting representation will be taking decision

in the matter within a period of eight weeks.

With the aforesaid direction, this writ application is disposed

of.

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