High Court Patna High Court - Orders

The State Of Bihar & Anr vs Rama Raman Singh & Ors on 20 June, 2011

Patna High Court – Orders
The State Of Bihar & Anr vs Rama Raman Singh & Ors on 20 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   LPA No.1440 of 2009
                1. THE STATE OF BIHAR
                2. THE PRINCIPAL SECRETARY, DEPTT. OF INDUSTRY,
                GOVT. OF BIHAR, PATNA
                                           Versus
                1. RAMA RAMAN SINGH S/O SHRI RAJDEO SINGH R/O
                VILL.- MOMINDPUR, P.O.- FATUHA, DISTT.- PATNA
                2. THE BIHAR STATE TEXTILE CORPORATION LTD.
                THROUGH ITS MANAGING DIRECTOR HAVING ITS
                OFFICE AT 5TH FLOOR, LALIT BHAWAN, BAILEY
                ROAD, PATNA
                3. THE MANAGING DIRECTOR, THE BIHAR STATE
                TEXTILE CORPORATION LTD. HAVING ITS OFFICE AT
                5TH FLOOR, LALIT BHAWAN, BAILEY ROAD, PATNA
                4. THE SIWAN CO-OPERATIVE SPINNING MILLS
                THROUGH ITS MANAGING DIRECTOR HAVING ITS
                HEAD OFFICE AT 5TH FLOOR, LALIT BHAWAN,
                BAILEY ROAD, PATNA
                5. THE MANAGING DIRECTOR, THE SIWAN CO-
                OPERATIVE SPINNING MILLS HAVING ITS HEAD
                OFFICE AT 5TH FLOOR, LALIT BHAWAN, BAILEY
                ROAD, PATNA
                                         -----------

8 20.6.2011 The present appeal has been filed against the order

dated 10.9.2009 passed by the learned Single Judge in C.W.J.C.

No.4511 of 2009, whereby a direction was given to absorb the

petitioner, respondent herein in one of the department of the State

Government on the ground that he was an employee of Siwan Co-

operative Spinning Mills Limited and as the said Spinning Mills

has became defunct and its other employees were absorbed in

other Government services, the petitioner, respondent herein is

also entitled for the same treatment.

The matter was contested very vehemently by the

appellant-department before the learned Single Judge. However,

the learned Single Judge having gone into the merits of the case

has not agreed with the contentions raised by the department that
2

the petitioner, respondent herein is not entitled for absorption in

view of law laid down by the Apex Court in the case of ‘State of

Assam Vs. Barak Upatyaka D.U. Karmachari anstha’ reported

in (2009) 5 SCC 694. The learned Single Judge has further

directed the department to absorb the petitioner in the same

manner as other co-employees of the said Spinning Mills have

been absorbed within a period of one month from the date of

order. In the said order the learned Single Judge has also made it

clear that the Siwan Co-operative Spinning Mills shall be

responsible for compliance of orders passed by this Court.

Before us it has been contented by the learned counsel

appearing on behalf of the appellants that there is no policy

decision of the State Government to absorb an employee of the

defunct Spinning Mills. On the other hand, learned counsel

appearing on the petitioner, respondent herein has contended that

other employees of the said Spinning Mills have already been

absorbed in the different departments of the State Government and

as such the petitioner, respondent herein is also entitled for similar

treatment. There should not be any discrimination on the ground

that there is no any policy decision of the State Government to

absorb the petitioner in the different departments of the State

Government.

We had the occasion to go through the judgment of the

learned Single Judge. We are of the opinion that the judgment of

the learned Single judge is well considered judgment on the facts
3

and law and warrants no interference at all.

Accordingly, this L.P.A. is dismissed.



                                                   ( T. Meena Kumari, J.)



Abhay Kumar                                         (Akhilesh Chandra, J.)