Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Supreme Court of India

Bihar State Text Book Workers Union vs State Of Bihar & Anr on 8 July, 2013

Equivalent citations: AIRONLINE 2013 SC 142, 2013 (7) SCC 238, (2013) 138 FACLR 775, (2013) 3 SERVLJ 120, (2013) 4 SCT 141, (2013) 6 SERVLR 363, (2013) 8 SCALE 704

Bench: S.A. Bobde, B.S. Chauhan

                                                                         NON REPORTABLE


                        IN THE SUPREME COURT OF INDIA

                        CIVIL APPELLATE JURISDICTION

                    CIVIL APPEAL   NO.  5100   OF   2013
                  (Arising out of SLP(C) No.36341 of 2011)


BIHAR STATE TEXT BOOK WORKERS UNION              ….. Appellant

                 VERSUS

STATE OF BIHAR & ANR                             ….. Respondents


                                  O R D E R

Leave granted.

2. Heard learned counsel for the parties.

3. The appellant, the Bihar State Text Book Workers Union seeks promotion of Helpers serving in the Bihar State Text Book Publishing Corporation for over 20 years, to the post of Operatives.

4. The appellant-Union approached the High Court of Patna with a prayer that the Divisional Commissioner, Patna be directed to nominate a Member of the Departmental Promotion Committee which should in turn, consider the case of the members of the appellant-Union for promotion to the post of Operatives. A Single Judge of the Patna High Court granted the prayer and directed the Departmental Promotion Committee to consider the case of the members of the appellant-Union for promotion to the post of Operatives and if they are found qualified to hold the post, pass appropriate order in accordance with law. In an intra court appeal carried by the respondent No.2 Corporation, on the ground that though the Helpers were appointed 20 years ago and were all non-matriculates, a Division Bench declined to uphold the relief granted by the Single Judge and allowed the appeal and dismissed the writ petition.

5. Before us, the respondents strongly resisted the claim of the appellant on the ground that the Helpers are not entitled to be considered for promotion to the post of Operatives because they are non- matriculates. We find that the advertisement lays down the qualifications which are as follows:

“(1) That the Helpers should have working experience for more than a year in a offset book printing press of repute; (2) Matric or pre-University with science or a graduate; (3) Sound physique with aptitude for manual work; and (4) Age below 28 years.”

6. The learned counsel for the respondents was, however, unable to support the requirement of matriculation on the basis of any rule, statute, regulation or resolution of the Corporation. On the other hand, we find from the details of the Sixth Pay Commission which is admittedly applicable vide Annexure 'Kha' as apparently adopted by the Bihar State Text Book Publishing Corporation that the qualifications for Operatives are only trade test and work experience. Matriculation is conspicuously absent. The respondents are not entitled to introduce a qualification not prescribed anywhere into the advertisement or any Statutory Rules etc. Therefore, we have no hesitation in setting aside the order of the Division Bench and upholding the order of the Single Judge directing that the Helpers working with the Bihar State Text Book Publishing Corporation be considered for promotion to the post of Operatives. The respondents shall consider the Helpers for promotion to the post of Operatives provided they hold the requisite qualifications, namely, trade test and work experience. The exercise must be completed within a period of six months from today. Appeal is accordingly allowed.

.........................J. [ DR. B.S. CHAUHAN ] .........................J. [ S.A. BOBDE ] NEW DELHI DATED: 8th JULY, 2013 ITEM NO.1A Court No.6 SECTION XVI (for Judgment) S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS CIVIL APPEAL NO(s). 5100 OF 2013 @ SLP(C) NO. 36341 OF 2011 BIHAR STATE TEXT BOOK WORKERS UNION Appellant (s) VERSUS STATE OF BIHAR & ANR Respondent(s) Date: 08/07/2013 This Appeal was called on for pronouncement of judgment today.

For Appellant(s) Mr. M.P. Jha,Adv.

For Respondent(s) Mr. Gopal Singh,Adv.

Hon'ble Mr. Justice S.A. Bobde pronounced the judgment of the Bench comprising of Hon'ble Dr. Justice B.S. Chauhan and His Lordship.

Leave granted.

Appeal is allowed in terms of the signed non-reportable judgment.

        |   (ANITA MALHOTRA)                |(M.S. NEGI)                  |
|  Sr. PA                           |      Court Master           |


(Signed non-reportable judgment is placed on the file)