High Court Jharkhand High Court

Suddheshwar Singh & Ors vs State Of Jharkhand & Ors on 12 January, 2010

Jharkhand High Court
Suddheshwar Singh & Ors vs State Of Jharkhand & Ors on 12 January, 2010
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       W.P. ( S) No. 3784 of 2009

           1.    Suddheshwar Singh.
           2.    Akhilesh Kumar.
           3.    Vinod Kumar Lal Das                        ....Petitioners
                                   Versus
           1.    State of Jharkhand.
           2.    Secretary, Department of Forest & Environment, Govt. of
                 Jharkhand, Ranchi.
           3.    Principal Chief Conservator of Forest, Personnel and Human
                 Resource Development Department, Govt. of Jharkhand,
                 Ranchi.                                   ...Respondents

           Coram: THE HON'BLE MR. JUSTICE R.K. MERATHIA
                                  ---------
           For the Petitioners    : Mr. Siddhartha Ranjan, Advocate
           For the Respondents : JC to Sr. S.C. II
                                  --------
2/12.1.2010

It is submitted by Mr. Siddhartha Ranjan, learned counsel for
the petitioners, that petitioners were allocated Bihar cadre but on
mutual exchange of services, they were posted in Jharkhand but on
the basis of the letter dated 19.7.2008 issued by the Department of
Personnel, Administrative Reforms and Rajbhasha, petitioners were
placed in the bottom of the gradation/seniority list. The said letter
was considered in the writ petition-W.P.(S) No. 3844 of 2008-Rajendra
Pratap Singh Vs. The State of Jharkhand & another, in which it was
observed as follows:-

“9 In the facts of the present case, the above principle will not
strictly apply in view of the fact that the petitioner’s case is not one of
transfer from one cadre to another. Rather, it is a case of allotment of
his services to the successor State of Jharkhand by the acts of the
Central Government, on the basis of a scheme for mutual exchange of
services. It further appears that there was no condition stipulated for
the exchange of services on mutual transfer to the effect that the
petitioner would lose his original seniority. Even otherwise, the
provisions of Section 73 of the Bihar Reorganization Act does not
permit any change in the service conditions to the disadvantage of
the Government Servant whose service have been allotted to any one
of the successor States.”

Thereafter, keeping in view of the said judgment, the
said Department by Memo No. 5626 dated 29th August, 2009 has
said that the said letter dated 19.7.2008 will not apply in the case of
mutual transfer on exchange between two States and accordingly
the said letter was withdrawn.

He lastly submitted that in the meantime, by Notification No.
458 dated 24.2.2009, junior to the petitioners have been promoted
( Annexure-10).

Counsel for the State submitted that in absence of instruction
and counter affidavit, he is not in a position to say anything.
However, the matter will be looked into.

In the circumstances, petitioners are given liberty to make a
representation before the Secretary, Department of Forest and
Environment, Government of Jharkhand, Ranchi (Respondent no. 2).
If he finds that petitioners are eligible for consideration for promotion
from the date their juniors have been promoted and it will not disturb
the promoted persons, he will pass orders to consider the case of
petitioners, as early as possible and preferably within six weeks from
the date of receipt of such representation.

It is made clear that this Court has not gone into the merits of
the claims of the petitioners.

With these observations and directions, this writ petition is
disposed of.

( R. K. Merathia, J)
Rakesh/