High Court Patna High Court - Orders

Vinod Kumar vs The State Of Bihar &Amp; Ors on 16 November, 2010

Patna High Court – Orders
Vinod Kumar vs The State Of Bihar &Amp; Ors on 16 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.5111 of 2010
1. VINOD KUMAR S/O SRI HIRIDAY NARAIN SINGH R/O VILL CHILHAR,
P.S.ITADAHI, DISTT-BUXAR
                                      Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY PANCHAYATI RAJ
BIHAR, PATNA
2. THE DISTRICT MAGISTRATE   BUXAR
3. THE DISTRICT WELFARE OFFICER BUXAR CUM PANCHAYATI RAJ
OFFICER, BUXAR
4. THE S.D.O.   BUXAR
5. THE BLOCK DEVELOPMENT OFFICER ITADHI, BUXAR
6. THE SARPANCH   BIJHARURA PANCHAYAT , UNDER ITADHI BLOCK, BUXAR
                                   -----------

2/ 16/11/2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner claims to have been selected

and appointed as a Nyayamitra in the Gram Kutchery,

Bijhorura Panchayat under the Itarhi and joined as such

on 18.12.2007. He further asserts that he is working

since then but is not being paid his salary for which he

has represented before the District Magistrate on

19.3.2009.

The appointment of Nyayamitras is regulated

by the Bihar Gram Kutchery Nyayamitra (Appointment,

Service Conditions and Duties) Rules, 2007. Rule-8

provides for the payment of wages to Nyayamitras. Rule-9

prescribes the procedure by which the appointment is to

be made. Rule-11 provides the procedure for disciplinary

action against a Nyayamitra. Rule-12 prescribes the

procedure for any complaint with regard to matters
-2-

related to appointment before the Sub-divisional Officer.

He is required to dispose it within a maximum period of

30 days. There can be no doubt that a claim for salary

arising out of an appointment as a Nyayamitra is a

matter related to the appointment and stands fully

covered by Rule-12.

Though Rule-12 provides for a limitation of 30

days for raising of any claims, the denial of salary is a

continuing cause of action month to month. The Court

therefore directs the petitioner to file an application

before the Sub-divisional Officer within a period of 30

days from today. It he does so, the Sub-divisional Officer

is directed to dispose off his application in accordance

with law within a maximum period of 30 days provided in

Rule-12 from the date of presentation of such

application.

If the Sub-divisional Officer finds justification

in the claim or in any part of the claim, he shall issue

necessary directions for payment of salary within a

specified period. In the alternative, any order to the

prejudice of the petitioner has to be reasoned and

speaking in nature.

In the event that the Sub-divisional Officer

finds justification in the claim, the petitioner’s

appointment has not been interfered with and he is
-3-

discharging duties, the Sub-divisional Officer shall issue

notice to the concerned who, according to him, are

answerable for withholding the salary of the petitioner.

Thereafter, the Sub-divisional Officer shall proceed to

recover the cost of the present litigation incurred by the

State Government from the salary of the concerned quite

apart from the question of proceeding departmentally

against the delinquent concerned, if the situation so

warrants.

The writ application stands disposed.

KC                              ( Navin Sinha, J.)