High Court Patna High Court - Orders

Surendra Prasad @ Surendra Tha vs The State Of Bihar &Amp; Ors on 9 March, 2011

Patna High Court – Orders
Surendra Prasad @ Surendra Tha vs The State Of Bihar &Amp; Ors on 9 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.12230 of 2007
             SURENDRA PRASAD @ SURENDRA THAKUR ALIAS SURENDRA
           PRASAD THAKUR-------------------------------------PETITIONER
                                                Versus
                            THE STATE OF BIHAR & ORS .
                                              -----------

2 9.3.2011 Reg:- I.A. No.7252 of 2010

Heard counsel for the petitioner and the

counsel appearing for the State.

The writ application has been filed by the

petitioner for a direction to the respondents to

regularize the service of the petitioner in Class IV post

and for giving consequential benefits fixing his

seniority on the date of his joining as Class IV post as

daily wage worker. Petitioner’s case is that being

selected in July, 1994 till now he has worked in

different capacity at different places and at the time of

filing of the writ application, he had already worked

for more than 2660 days. The qualification of the

petitioner is Graduate and he belongs to extremely

backward class. The panel of daily wagers prepared as

per their seniority in the year 2006, indicated that

petitioner is placed at serial no. 103. This fact has also

been admitted in the counter affidavit filed by the

respondent along with which the panel prepared

according to seniority of the daily wager has been
2

annexed as Annexure-A, in which the petitioner is at

serial No. 103.

Petitioner’s case is that despite the fact that

several sanctioned vacant posts are lying vacant, the

respondent authorities are not regularizing the daily

wagers. Regularization is being done without following

the order of seniority, on the basis of pick and choose

method.

In the counter affidavit at Para 11 it has been

stated that seniority list of daily wages worker was

prepared on 26.9.2006 which was subsequently

modified on 14.6.2007. 66 candidates out of that list

has been regularized against 66 vacant posts. As per

this counter affidavit, number of vacancies in the year

2007 was only 66 and only candidates listed in the

panel up to 66 serial numbers were regularized.

I.A. No. 7252 of 2010 has been filed by the

petitioner in order to bring the subsequent

development, on the record of the case. Along with

the interlocutory application, the petitioner has

annexed the list of vacancies available in the district

of Buxar in different departments and the position of

the vacancies as per the reservation roaster available

in different categories and also the panel prepared by
3

the District Selection Committee on 9.4.2010

considering the position of vacancy and roaster

position for adjustment of candidates as per their

seniority against such vacancies. The number of

vacancies available for the candidates belonging to

extremely backward category is nine. In the seniority

panel petitioner’s position is seventh.

Counsel for the petitioner submits that as per

panel prepared by the District Selection Committee

cases of others, who are there in the panel in the

extremely backward category is being considered or

have already been considered. So far petitioner is

concerned, an order in this regard has not been

passed, for the reason that his writ application is

pending before this Court.

The materials brought on record by way of

interlocutory application and the documents annexed

with the interlocutory application, shows entitlement

of petitioner for absorption against the 7th available

vacancy in extremely backward category. The

respondents are directed to pass necessary orders for

absorption of the petitioner against vacancy shown in

the seniority panel, approved by the Selection

Committee on 9.4.2010. It is directed that the
4

petitioner should be absorbed against the vacancy

available in this panel before expiry of the life of the

panel which presumably is going to expire on

16.7.2011.

The Interlocutory application as well as the

writ application is allowed. The respondents are

directed to regularize the service of the petitioner in

Class IV post with all consequential benefits within

four weeks from the date of

presentation/communication of this order.

( Mridula Mishra, J.)
A. Kumar