High Court Patna High Court - Orders

Shatrughan Prasad Sharma vs The State Of Bihar &Amp; Ors on 9 November, 2010

Patna High Court – Orders
Shatrughan Prasad Sharma vs The State Of Bihar &Amp; Ors on 9 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.4917 of 2010
1. SHATRUGHAN PRASAD SHARMA S/O LATE SIDHESHWAR SHARMA R/O VILL.-
SHRIVAR, P.O. GOPALPUR, P.S. NAUBATPUR, DISTT.- PATNA
                                     Versus
1. THE STATE OF BIHAR THROUGH ITS COMMISSIONER WATER RESOURCES
DEPARTMENT, BIHAR, PATNA
2. THE CHIEF ENGINEER WATER RESOURCES DEPARTMENT OFFICE AT
ANISHABAD, PATNA
3. THE DIRECTOR REVENUE ADMINISTRATION, IRRIGATION DEPARTMENT,
PATNA
                                  -----------

2/ 09/11/2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The claim in this application by the petitioner

who joined as a Circle Officer/Ziladar in the Revenue

Establishment under Irrigation Department, Government

of Bihar and superannuated on 30.9.2000 is to be

considered for grant of 1st and 2nd A.C.P’s. It is submitted

that is a direct recruit to the post and is not required to

pass the departmental examination which is applicable

only to those promoted to the post of Ziladar from

subordinate posts.

Learned counsel for the respondents from the

counter affidavit is unable to deny the fact that the

petitioner was a direct recruit, as claimed. He, however,

relies upon the requirement for passing the departmental

examination in absence of which the petitioner cannot be

granted the benefit. This issue has been considered in

detail by this Court in its order dated 2.11.2010 in
-2-

C.W.J.C. No.4737/10 holding that direct recruit Circle

Officers/Ziladars were not required to pass the

departmental examination which was applicable only to

the promotees in that category.

This application is disposed in similar terms

with similar directions inclusive of the time limitations

mentioned in that order for consideration of the claim to

be computed afresh from the date that the petitioner

presents a copy of the order before the authorities.

The application stands disposed.

KC                               ( Navin Sinha, J.)