High Court Patna High Court - Orders

Uday Kumar Mehta vs The State Of Bihar &Amp; Ors on 7 December, 2010

Patna High Court – Orders
Uday Kumar Mehta vs The State Of Bihar &Amp; Ors on 7 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.5925 of 2006
                UDAY KUMAR MEHTA s/o Sri Manik Chand Mehta, resident of
                Mohalla- Shastri Nagar Ahari, Post Office & P.S. Aurangabad,
                District- Aurangabad.
                                      Versus
                1. THE STATE OF BIHAR .
                2. Secretary, Urban Development Department, Bihar, Patna.
                3.Secretary, Road Construction Department, Bihar, Patna.
                4. The Vice Chairman, Patna Regional Development Department,
                Maurya Lok, Patna.
                5. Engineer-in-Chief, Road Construction Department, Bihar,
                Patna.
                6. Executive Engineer, Road Construction Department, Division
                no.1, Aurangabad.
                7. Secretary, Patna Regional Development Authority, Maurya Lok,
                Patna.
                                    -----------

For the Petitioner : Mr.Shambhu Sharan Singh
For the State : Mr. Arjun Pd. Singh
For P.R.D.A. : Mr. Shekhar Singh

3 7.12.2010 The petitioner was a Junior Engineer under the Road

Construction Department of Govt. of Bihar. By order of

Engineer-in-Chief, his services were transferred to Patna

Regional Development Authority by letter dated 24.11.2004. It

is not in dispute that the petitioner approached the officers of

Patna Regional Development Authority to accept his joining

which was not accepted as they had not received any formal

communication thereof. Thus, the petitioner having been asked

to join , could not join because of communication gap between

the two departments. Ultimately, the Urban Development

Department issued letter dated 21.3.2005 to Patna Regional

Development Authority to accept petitioner’s joining.

Thereafter, the petitioner was permitted to join but accepted in

Jharkhand State. Petitioner has thus filed this writ petition for
2

salary for the period 23.12.2004 to 15.4.2005.

A counter affidavit has been filed in which these basic

facts are not in dispute. All I can say that the petitioner would be

treated as waiting for posting and as such till his services are not

regularized, no payment can be made. To my mind this is

clearly arbitrary and cannot be sustained. The petitioner was

transferred by order of the Engineer-in-Chief. There is no

dispute that he was not allowed to join because the department

(PRDA) in which he has to join did not receive communication

in time. Thus, there is no fault on the part of the petitioner in

any manner. The responsibility lies with the authority, who

transferred a person but failed to ensure compliance of his

direction .

In that view of the matter I have no option but to allow

this writ application with a direction to Secretary, Urban

Development Department, Bihar, Patna to which petitioner’s

services were transferred to ensure payment of full remuneration

to the petitioner for the period under consideration, as noted

above, which should be made within three months from the date

of production of a copy of this order before the Secretary, Urban

Development Department, Bihar ,Patna.

Singh                               ( Navaniti Prasad Singh, J.)