High Court Patna High Court - Orders

Shamim Khan vs The State Of Bihar &Amp; Ors on 29 March, 2011

Patna High Court – Orders
Shamim Khan vs The State Of Bihar &Amp; Ors on 29 March, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.2302 of 2008

Shamim Khan, son of Late Khurshid Khan, village Domaria, PS Gardanibagh, district Patna -
Petitioner.
                                               Vs.
    1) The State of Bihar,
    2) The Principal Secretary, cabinet Secretariat and Coordination Department, Bihar State
        Archive, Bihar, Patna.
    3) The Dy. Secretary to the Government of Bihar, Patna.
    4) The Director, Archive, Bihar State Archives, Bailey Road, Patna.
    5) The Assistant Director Archive, Bihar State Archives, Patna.
    6) The Archivist, Bihar State Archives, Patna - Respondents.
                                                 ...

For the petitioner: Mr. Gyan Shankar, Advocate.
For the State: Mr. Alok Kumar, AC to GA I.

3 29.3.2011 The petitioner was appointed as an Record Supplier on

4.12.1985 and confirmed on 14.9.1989. By Annexures 3, 4, 5 and

6, the petitioner was asked to work on different higher posts in

addition to his own duties. He was working as Despatch Clerk and

recently working as Accounts Clerk.

In this writ petition the petitioner prays that he may be

given promotion on the sanctioned posts of Record Clerk which

are lying vacant for several years.

The stand of the State is that the petitioner is not

entitled to promotion from the post of Record Supplier to the post

of Record Clerk, as there is no line of promotion in the aforesaid

cadre. It is also said that the petitioner was wrongly given

additional work. The order was passed illegally although it has not

been pointed out as to what was the illegality in allowing the

petitioner to work on officiating basis as Despatch Clerk or

Accounts Clerk. Lastly a stand has been taken that in 2000 certain

rules have been framed which envisage a particular mode of entry
2

to the post of Routine Clerks.

Counsel for the petitioner points out that several

persons have been promoted from the post of Record Supplier to

Record Clerks and has specifically mentioned the names of

Bindehswari Pd. Thakur who was promoted as a Routine Clerk on

12.5.1989 by the Director Archives, Raghubans Pd. Verma,

Bishnu Chandra Singh, Sri Vinay Kumar Singh and Bageshwari

Prasad. The orders of promotion are at Annexure 8 series to the

rejoinder. It has also been brought to the notice of the court that

one Surya Narain Datta and others had filed a writ petition

challenging the gradation list of Records Clerk issued on

13.1.1990. The challenge was that the respondents who were

Record Suppliers were included in the gradation list of Record

Clerks. It was argued that they belonged to a different cadre of the

Secretariat and were not entitled to be promoted on the said post.

This court did not find any reason to hold that the Record Supplier

would not be promoted to the post of Record Clerk, although it

was held that some of the respondents were wrongly shown to be

senior in the gradation list.

The fact remains that the petitioner has been working

as a Record Supplier since 1985 and if in the past certain persons

have been promoted from Record Supplier as Record Clerks, it

cannot be said that the petitioner would not be entitled to the said

promotion on the ground that the cadre is different or even on the

ground of 2000 Rules which envisages certain modes of

appointment / promotion on the post of Record Clerks.
3

Specifically with respect to the 2000 Rules this court has to say

that the rules would be applicable from the date on which it was

promulgated or from the date of its implementation. As far as the

case of the petitioner is concerned, it would depend on the date on

which the post fell vacant. Therefore, the petitioners would be

entitled to be considered for promotion to the post of Routine

Clerk, as was been done in the past, with respect to persons

mentioned aforesaid, if the vacancies are prior to 2000.

I accordingly direct that respondent no.2 should take

into consideration the case of the petitioner and promote him to

the post of Routine Clerk as has been done with respect to others if

the vacancies that exist today are from before 2000.

This writ petition is allowed to the extent indicated

above.

haque                                         ( Sheema Ali Khan, J.)