High Court Patna High Court - Orders

Tulsi Ram vs The State Of Bihar & Ors on 7 July, 2011

Patna High Court – Orders
Tulsi Ram vs The State Of Bihar & Ors on 7 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA

                       CIVIL WRIT JURISDICTION CASE No.73 of 2007

               ====================================================

TULSI RAM , SON OF LATE MADHU RAM, RESIDENT OF
VILLAGE- BHOJKA, P.S. BIKRAM, DISTRICT- PATNA :–PETITIONER.

Versus

1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY,
BIHAR, PATNA.

2. THE COMMISSIONER-CUM-SECRETARY, DEPARTMENT OF
FINANCE, GOVERNMENT OF BIHAR, PATNA.

3. THE COMMISSIONER-CUM-SECRETARY, DEPARTMENT OF
WATER RESOURCES, BIHAR, PATNA.

4. THE DEPUTY SECRETARY-CUM-SPECIAL OFFICER, REVENUE
ADMINISTRATION, BIHAR, PATNA :—RESPONDENTS.
====================================================
Appearance :

For the Petitioner : Mr Ambika Bhagat, Advocate.
For the Respondent : Mr. Rabindra Kumar Priyadarshi, A.C. to A.A.G.-I.

====================================================

2. 07.07.2011. Heard learned counsel for the petitioner

and the State.

2. Petitioner earlier served as a Seasonal

Revenue Collector under the Directorate of Revenue

Administration of the Water Resource Department,

which has been abolished by the State Government

vide Resolution No. 436 dated 17.05.2005. After

abolition of the Directorate, the revenue collection

work is not being taken from the Seasonal Revenue

Collector(s). In the circumstances, there is no

occasion for this Court to issue direction for

regularization of the petitioner which has been

refused by the Commissioner of the Water Resource

Department under Memo No. 451 dated 21.5.2005,

Annexure-8 passed in compliance of the earlier
2

order of the High Court dated 29.04.2005 in

C.W.J.C.No. 2214 of 2000, Annexure-7.

3. I do not see any illegality in the

impugned order as petitioner has been given liberty

to apply as and when fresh selection shall be made

from amongst the Seasonal Revenue Collector(s).

The writ petition is, accordingly, dismissed.

(V.N.Sinha,J.)
P.K.P.