High Court Patna High Court - Orders

Shiv Narayan Kamat &Amp; Ors vs The State Of Bihar &Amp; Ors on 13 December, 2010

Patna High Court – Orders
Shiv Narayan Kamat &Amp; Ors vs The State Of Bihar &Amp; Ors on 13 December, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No 1865 of 2003
      1   Shiv Narayan Kamat, son of late Sokhi Kamat posted as Correspondence Clerk,
          Road Sub Division Clerk, Road Sub Division, Purnea - 2 under Road Division,
          Purnea, Road Construction Department, Purnea
      2   Prem Nath Jha, son of Sri Harihar Jha presently posted as Correspondence
          Celark, Road Construction Department, Road Division, Purnea
      3   Tilkeshwar Prasad Biswas, son of Sri Janardan Prasad Biswas, present posted
          as Correspondence Clerk, Road Construction Department, Road Division,
          Purnea
      4   Surendra Prasad Sah, son of Sri Mahabir Prasad Sah, presently posted as
          Correspondence Clerk, Road Construction Department, Road Sub Division,
          Purnea - 1 under Road Division, Purnea                  -      Petitioners
                                     Versus
      1   The State of Bihar
      2   Superintending Engineer, Road Construction Department, Road Circle, Purnea
          -cum- Chairman, Departmental Establishment Committee, Road Construction
          Dpartment, Road Circle, Purnea, P S - Khajanchihat, District - Purnea
      3   Executive Engineer, Road Construction Department, Road Division, Purnea
      4   Divisional Accountant, Road Construction Department, Road Division, Purnea
      5   District Account Officer, Purnea                        -      Respondents

                                             ***

For the petitioners : M/s Bipin Kumar Sinha, Sunil Kumar Ravi,
Advocates

For the S t a t e : Mr Santosh Kumar Mishra, AC to GP 7

***

7 13.12.2010 The petitioners are employees in the Road Construction

Department, Government of Bihar, Road Circle at Purnea. They are all

aggrieved by the action of the respondent-District Accounts Officer in

holding that they, not having passed Accountancy Examination, were not

liable to be granted the first time bound promotion. They passed the said

departmental examination in the year, 1998 and would, accordingly, get

the first time bound promotion from that date. Pursuant to the aforesaid,

petitioners’ pay scales were reduced and alleged excess amount paid were

ordered to be recovered. Accordingly, deductions were being made till
2
this Court stayed the deductions. I make it clear that this Court did not

stay reduction in pay but only the recovery of alleged past excess

payments.

Counter affidavit has been filed. Learned counsel for the

State submits that the condition for grant of time bound promotion, either

at the end of 10 years or 25 years as the case may be, is an anti stagnation

measure where if an employee is otherwise qualified and competent to be

promoted but cannot get the promotion because of non-availability of

promotional seats, he is given time bound promotion. Here, petitioners

were required, as a matter of course, to pass the departmental examination

in Accounts which they ultimately did in 1998 but notwithstanding that

petitioner No 1 was granted first time bound promotion in 1995 and the

rest in 1990. Mr Bipin Kumar Sinha, learned counsel appearing in

support of the writ petition submits with reference to the Government

Circular as contained in Annexure-8 with regard to time bound

promotion. It does not speak of any departmental examination. To that

extent, he is correct but he is substantially wrong inasmuch as it states that

a person, who is otherwise fit for being promoted, shall be granted time

bound promotion.

In my view, this aspect of the matter, this Court has already

dealt with and discussed in the case of Daya Shankar Singh -Versus-

State of Bihar and others since reported in 2010 (3) PLJR 220. The

scheme of the time bound promotion and the law in that regard has been

dealt in detail and it has been held that no promotion having been granted

to a person for over 10 years, he may still not be liable to be given time
3
bound promotion if there be a requirement of passing departmental

examination in the normal course for seeking promotion and it is not so

passed. However, in fairness to Mr Sinha, learned counsel for the

petitioner, in that very judgment, this Court has noticed that as petitioner

was not at fault, there could not be any recovery from remunerations paid

to him though necessary corrections with prospective effect could be

made.

Thus, in my view, though this Court holds that State was

correct in withdrawing the time bound promotion as granted to the

petitioners which they would ordinarily be entitled to get. They could

only be entitled to be considered for time bound promotion in 1998 after

they passed the departmental examination. This is, however, subject to

the scheme of time bound promotion being available then. Thus,

substantially the writ petition stands dismissed but so far as recoveries are

ordered to be made and have been made, they cannot be sustained. The

matter could not be reopened after such a long time to the detriment of the

petitioners, some of whom have already retired. Thus, any amount sought

to be recovered and any amount recovered has to be stopped and/or

refunded, as the case may be, to the petitioners. The order, if any, would

operate prospectively only.

With these observations, the writ petition stands disposed

of.

M.E.H./                                            (Navaniti Prasad Singh)