High Court Patna High Court - Orders

The State Of Bihar & Ors vs Shiva Ratan Rungta on 5 July, 2011

Patna High Court – Orders
The State Of Bihar & Ors vs Shiva Ratan Rungta on 5 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                               LPA No.267 of 2011
                            The State Of Bihar & Ors
                                        Versus
                               Shiva Ratan Rungta
                                      -----------

4 5-7-2011 Heard the parties.

The State is aggrieved by order

under appeal dated 30-11-2010 whereby

C.W.J.C. No. 5843 of 2006 has been

disposed of with a direction to the

Agriculture Production Commissioner,

Bihar to decide the effective date of

grant of supertime pay scale to the

petitioner who retired long back in

December, 1993.

Both the parties agree that the

writ court has passed the order under

appeal by wrongly holding that the writ

petitioner was holding the post of

Director Agriculture ( Statistical ).

In fact, from the submissions advanced

before us it appears that the entire

case of the writ petitioner was on a

different footing and he claims a right
2

to be considered for promotion to a

post in supertime scale on the ground

that one Ratan Kumar Singh junior to

him had been promoted to such scale on

29-6-1992. Some others were also

allegedly promoted but after the

petitioner had superannuated from

service.

Learned counsel for the State has

submitted that the order promoting

Ratan Kumar Singh shows that he was

promoted to senior selection grade and

not to suppertime scale.

We are not inclined to go into

the detailed fact because it is

apparent that the relief granted to the

petitioner was upon mis-conception of

facts and the stand of the State was

not clear before the writ court. In

larger interest of justice, the order

under appeal is set aside and the

matter is remitted back to the writ
3

court for granting opportunity of fresh

hearing to the parties and for taking a

fresh decision in the matter. In

the interest of justice the State is

granted an opportunity to file a

detailed counter-affidavit in the writ

court bringing on record all the

relevant documents, including annexure-

4 to this memorandum of appeal.

The appeal stands allowed to

the aforesaid extent.

( Shiva Kirti Singh, J.)

Naresh
( Shivaji Pandey,J)