High Court Patna High Court - Orders

Sukharam Yadav vs The State Of Bihar & Ors on 29 July, 2011

Patna High Court – Orders
Sukharam Yadav vs The State Of Bihar & Ors on 29 July, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.1516 of 2007
          Sukharam Yadav S/o Late Sidhu Yadav resident of Mohalla
          Chiraiatand P.S. Kankarbagh District Patna     ....      Petitioner
                                 Versus
          1. The State Of Bihar
          2. Secretary Human Resources Department, New Seretariat, Patna
          3. Director (Admn.) Human Resources Department, New Secretariat,
             Patna                ....               ....        Respondents
                                -----------

03 29.07.2011 Heard learned counsel for the petitioner and

the State.

2. Petitioner is aggrieved by the order

bearing Memo No. 1086 dated 18.5.2006, Annexure-3,

passed by the Director (Administration)-cum- Joint

Secretary, Human Resources Development Department

whereunder petitioner has been held entitled for grant

of scale of Rs. 4000- 6000/- with effect from 1.1.1996

in partial modification of the departmental letter No. 92

dated 24.4.1999 whereunder petitioner was allowed the

higher scale of Rs. 5000- 8000/-.

3. It is submitted on behalf of the petitioner

that order bearing Memo No. 1086 dated 18.5.2006,

Annexure-3, has been passed reducing the scale of the

petitioner without giving him any opportunity of being
2

heard as also without noticing the fact that petitioner

served on the post of Head Typist, the order, however,

proceeds on the basis that petitioner is serving as

Typist, which is incorrect. It is also pointed out that the

higher scale of Rs. 5000 – 8000/- is admissible to Head

Typist.

4. Aforesaid submission was noticed by this

Court under interim order dated 12.3.2007 passed in

the instant writ case with direction to the State-

respondents to file counter affidavit and not to take any

coercive steps against the petitioner. Till date no

counter affidavit has been filed. Counsel for the State,

A.C. to S.C.-27, however, states that further time may

be allowed and matter be taken up for admission on

Monday (01.08.2011) by which date counter affidavit

shall be filed. Aforesaid request of the counsel for the

State to grant further time to file counter affidavit is

rejected in view of the order which is being proposed to

be passed in the instant case.

5. Impugned order dated 18.5.2006,

Annexure-3 reducing the pay scale of the petitioner

having been issued without granting the petitioner
3

opportunity of being heard, in the circumstances suffers

from the vice of arbitrariness, the writ petition is

disposed of directing the petitioner to appear before the

Director (Administration)-cum- Joint Secretary, Human

Resources Development Department, who shall grant

the petitioner opportunity of being heard in the light of

the submissions noted in this order and pass

appropriate reasoned order in the matter. In the event,

contention of the petitioner is accepted by the Director

(Administration)-cum- Joint Secretary, Human

Resources Development Department then it goes

without saying that not only the order dated 18.5.2006,

Annexure-3 shall be modified granting the petitioner

scale of Rs. 5000- 8000/- with effect from 1.1.1996, but

arrears thereof shall also be paid as early as possible, in

any case within three months from the date of receipt/

production of a copy of this order before the Director

(Administration)-cum- Joint Secretary, Human

Resources Development Department.

Arjun/                                        ( V. N. Sinha, J.)