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 46, Cited by 1]

Jharkhand High Court

Shyam Kishore & Ors vs State Of Jharkhand & Ors on 10 May, 2013

Equivalent citations: 2013 LAB. I. C. (NOC) 370 (JHAR.), 2013 (2) AJR 851

Author: Shree Chandrashekhar

Bench: Shree Chandrashekhar

                                                        1

                                         W. P. (S) No. 1594 of 2003
             In the matter of an application under Article 226 of the Constitution of India 
                                                          ­­­­­­
                   1. Shyam Kishore
                   2. Hiralal Singh
                   3. Arun Kumar
                   4. Maheshwar Ram
                   5. Balram Singh
                   6. Krishna Ram                                  ...   ...   ...     Petitioners
                                                          Versus
                   1. The State of Jharkhand
                   2. The Health Commissioner (Cell)­cum­Secretary, 
                       Health Department, Govt. of Jharkhand, Ranchi
                   3. The Deputy Secretary, Health Department, Govt. of 
                       Jharkhand, Ranchi
                   4. The Civil Surgeon, Palamu Daltonganj, 
                       State of Jharkhand
                   5. The Deputy Director Tuberclosis (T.B.) Health                                  
                       Services, Bihar, Patna                      ...     ...     ...     Respondents
                                                          With
                                               W.P.(S) No. 5329 of 2007
                   Dr. Nawal Kishore Prasad                        ...   ...   ...     Petitioner
                                                          Versus
                   1. The State of Jharkhand through Secretary­cum­
                       Commissioner, Dept. of Health, Govt. of Jharkhand, Ranchi
                   2. Principal, Rajendra Medical College, now Rajendra 
                       Institute of Medical Sciences,  Bariatu, Ranchi
                   3. Director­in­Chief, Health Services, Jharkhand, Ranchi
                   4. District Provident Fund Officer, Ranchi
                   5. Treasury Officer, Ranchi
                   6. State of Bihar through Commissioner­cum­Secretary, 
                       Department of Health, Government of Bihar, Patna
                   7. Director­in­Chief, Health Services, Government of
                       Bihar, Department  of Health,  Patna ...                  ...     Respondents
                                                          ­­­­­­
                   For the Petitioners                    : M/s Saurav Arun, Prabhash Kumar
                   For the State of Jharkhand : Mr. Sunil Singh, J.C. to S.C. II
                   For the State of Bihar                 : Mr. S.P. Roy, G.A., Bihar
                                                          ­­­­­­
                                                      P R E S E N T
                          HON'BLE MR. JUSTICE SHREE CHANDRASHEKHAR
                                                          ­­­­­­ 
          C.A.V. On: 12/04/2013                                        Delivered on: 10/05/2013
                                                          ­­­­­
 Shree Chandrashekhar,J:   Both  the writ   petitions were  listed for  hearing and  a 
                    common question of law, whether the High Court of Jharkhand has 
                                      2

jurisdiction  to  entertain  the  writ  petition,  has arisen  in  both the 
cases   therefore,   with  the   consent   of  the   parties,     both   the   cases 
were   taken   up  for   hearing  together   and  I   propose   to  dispose   of 
both the writ petitions by a common order. 


Facts :
                     W.P. (S) No. 1594 of 2003


2.            This writ petition has been filed by one Shyam Kishore 
and five other persons seeking quashing of Executive Order No.81 
dated   30.05.1992  passed   by   the   Health   Commissioner   and 
Secretary, Health Department, Government of Bihar, whereby the 
services   of   the   petitioners   were   terminated.   A   further   prayer 
seeking quashing of Executive order dated 30.03.2002 passed by 
the   Respondent   No.   2,   the   Health   Commissioner   (Cell)­cum­
Secretary, Health Department, Government of Jharkhand, has been 
made by the petitioner. In the writ petition, Respondent Nos. 1 to 4 
are the authorities of the State of Jharkhand and Respondent No. 5 
is the Deputy Director Tuberculosis (T.B.), Health services, Bihar, 
Patna.  
3.            The brief facts as disclosed in the writ petition are that, 
in   view   of   memo   dated   25.03.1983,   Government   of   Bihar 
constituted a Selection Committee to fill up the vacant sanctioned 
post   in   the   Health   Department   and   local   advertisements   were 
posted in front of the office notice board in different offices. The 
petitioners made applications and they appeared before Selection 
Committee.   The   petitioners   were   selected   vide   memo   dated 
23.01.1990

  and   they   were   appointed/adjusted   against   the  sanctioned   vacant   post   of   male   Family   Planning   Workers   on  temporary   basis   and   they   gave   their   joining   at   Primary   Health  Centre   (P.H.C),   Panki,   Palamua.     The   services   of   the   petitioners  were confirmed however, when their salary was withheld on the  3 ground that their initial appointment was illegal, they moved the  Patna High Court in C.W.J.C. Nos. 1956/1990(R), 2024/1990(R),  1394/1990(R)   and   2506/1990(R).   The   writ   petitions   were  disposed   of   by   order   dated   05.09.1991   with   a   direction   to   the  Secretary,   Health   Department,   Government   of   Bihar   to   decide  whether   the   appointment   of   the   petitioners   was   legal   or   illegal,  regular or irregular and a direction was also given for payment of  their salary for the period they had actually worked. A show­cause  notice dated 26.02.1992 was issued to the petitioners and by order  dated   30.05.1992,   the   petitioners   were   terminated   from   service.  The   petitioners   submitted   their   representations   to   the   Health  Directorate, Government of Bihar and several other representations  to   different   authorities   however,   by   Executive   order   dated  30.03.2002, a decision was taken not to review the decision taken  by the Government of Bihar on 30.05.1992.

       W.P. (S) No. 5329 of 2007 

4. The   petitioner   has   filed   the   present   writ   petition  seeking   quashing     of      letter     dated    24.03.2005    issued   by  Under­Secretary, Department of Health, Government of Bihar and  memo   dated  16.01.2006   issued  by   the   Secretary,   Department   of  Health, Government of Bihar.  A further prayer for a direction upon  the respondents for fixing the pay of the petitioner in the revised  pay­scale   with   effect   from   01.01.1996   till   the   date   of  superannuation   of   the   petitioner   i.e.,   31.07.1999,   has   also   been  made. 

5. The brief facts of the case are that, the petitioner joined  the Bihar Health Services and was appointed on a Class­II post in  the Bihar Health Service under the Government of Bihar with effect  from 28.09.1966. He superannuated from service with effect from  31.07.1999 from the post of Medical Officer, Field Demonstration  4 Centre, P.S.M. Department, Rajendra Medical College, Ranchi. He  made   a   representation   before   the   Secretary­cum­Commissioner,  Department of Health, Bihar on 05.08.1999, for fixation of his pay  in   the   pay­scale   of   Rs.   14,300   -   18,300/­   with   effect   from  01.01.1996 and for arrears of salary.   On 15.10.1999, a pay­slip  was   issued   from   the   office   of   the   Accountant­   General,   Bihar   in  which   his   basic   pay   was   shown   at   Rs.   10,700/­   whereas   the  petitioner was entitled for the pay­scale of Rs.14,300­ 18300/­ with  effect from 01.01.1996. The petitioner again made representations  before  different authorities however, by order dated 22.03.2005,  the Under­Secretary, Department of Health, Government of Bihar  rejected   the   representation   of  the   petitioner.   Being  aggrieved   by  order   dated   22.03.2005   communicated   through   memo   dated  24.03.2005,   the   petitioner   submitted   a   review   petition   on  08.04.2005   to   the   Commissioner   and   Secretary,   Department   of  Health   and   Family   Welfare,   Government   of   Bihar,   Patna,   which  was rejected on 16.01.2006. The petitioner moved the High Court  in W.P.(S) No. 5339 of 2004 which was disposed of by order dated  01.10.2004 directing the respondents to consider the grievance of  the   petitioner   and   pass   an   order   within   six   weeks.   The   main  contention of the petitioner is summarized in para 52 of the writ  petition which is extracted below. :­ "That   the   main   contention   of   the  petitioner of W.P. (S) No. 5339 of 2004 is to   grant promotion and fixation  of pay as per his   seniority in Bihar Health Services by identifying   the  Need  Based posts  as he superannuated on   31.07.1999, his  pay and allowances were fixed   in   the   basic   scale   of   Rs.   6500   ­   10500/­   of   Medical Officer."

The Bihar Reorganisation Act, 2000

6. On   15.11.2000,   the   existing   State   of   Bihar   was  bifurcated  and a  new State namely,  the  State  of Jharkhand  was  5 created   under   the   Bihar   Reorganisation   Act,   2000   (hereinafter  referred to as 'Act of 2000'). Section 3 of the Act of 2000 declares  that the State of Jharkhand shall be formed comprising 18 districts  of the existing State of Bihar and from the appointed day, the said  territories shall cease to form part of the existing State of Bihar.  Accordingly,   Section   4   declares   that   on   and   from   the   appointed  day, the State of Bihar shall comprise the territories of the existing  State of Bihar other than those specified in Section 3Section 2(e)  defines   "existing   State   of   Bihar"   to   mean   the   State   of   Bihar   as  existing immediately before the appointed day. And, Section 2(j)  defines "successor State" in relation to the existing State of Bihar,  means the State of Bihar or the State of Jharkhand. 

7. Section 25 of the Act of 2000 declares that on and from  the   appointed  day,   there   shall   be   a  separate  High   Court   for   the  State of Jharkhand which would be referred to as the "High Court  of Jharkhand" and the High Court of Patna shall become the High  Court for the State of Bihar. Section 27 of the Act of 2000 declares  the jurisdiction of the High Court which is extracted below, 

27.   Jurisdiction   of   High   Court.­  The   High   Court   of   Jharkhand   shall   have,   in   respect   of   any   part   of   the   territories   included   in   the   State   of   Jharkhand,   shall   such jurisdiction, powers and authorities as, under the   law in force immediately before the appointed day, are   exercisable in respect of that part of the said territories   by the High Court at Patna.  

8. Section 30 deals with the custody of seal of High Court  and   declares   that   the   law   in   force   immediately   before   the  appointed day with respect to the custody of the seal of the High  Court at Patna shall with the necessary modifications, apply with  respect to the custody of the seal of the High Court of Jharkhand.  Section 31 of the Act of 2000 which deals "form of writs and other  processes" declares that the law immediately before the appointed  day with respect to the form of writs and special processes used,  6 issued   or   awarded   by   the   High   Court   at   Patna   shall,   with   the  necessary   modifications,   apply   with  respect   to   the   form   of   writs  and other processes used, issued or awarded by the High Court of  Jharkhand. 

Cause of Action 

9. Article   226   of   the   Constitution   of   India   as   was  originally   enacted,   had   twofold   limitations   with   regard   to   the  territorial jurisdiction of the High Courts namely, the writs issued  by   the   Court   cannot   run   beyond   the   territories   subject   to   its  jurisdiction   and,   the   person   or   authority   to   whom   writ   may   be  issued must be amenable to its jurisdiction either by residence or  location within those territories. 

10.  In  "Election Commission, India Vs. Saka Venkata Rao",  reported in AIR 1953 SC 210, the Hon'ble Supreme Court held :

8.  ".....The   rule   that   cause   of   action   attracts  jurisdiction   in  suits   is  based  on   statutory  enactment   and cannot apply to writs issuable under Article 226   which makes no  reference to any  cause of  action  or   where it arises but insists on the presence of the person  or authority 'within the territories' in relation to which   the High Court exercises jurisdiction." 

11.  Again, in  "Lt. Col. Khajoor Singh Vs. Union of India &   Anr.", reported in AIR 1961 SC 532, a Constitution Bench of seven  judges of the Hon'ble Supreme Court had an occasion to consider  the correctness or otherwise of the judgment rendered by the Court  in   "Saka   Venkata   Rao"  (supra),   and   the   Hon'ble   Supreme   Court  held,

 13.   "..... It seems to us therefore that it is not   permissible to read in Article 226 the residence   or location of the person affected by the order   passed in order to determine the jurisdiction of   the High Court. That jurisdiction depends on the  person   or   authority   passing   the   order   being   7 within   those   territories   and   the   residence   or   location   of   the   person   affected   can   have   no   relevance   on   the   question   of   the   High   Court's   jurisdiction." 

12. The   effect   of   the   above   decisions   was   that   no   High  Court other than the High Court of Punjab had jurisdiction at that  time to issue any direction, order or writ to the Union of India. As  noticed above, an attempt to import the concept of 'cause of action'  conferring jurisdiction on the High Courts under Article 226 of the  Constitution of India, was repelled  by the Hon'ble Supreme Court  and therefore, in the circumstances, Article 226 was amended by  the   Constitution   (Fifteenth   Amendment)   Act,   1963   and   a   new  Clause   (1­A)   was   inserted.   By   the   Constitution   (Forty­second  Amendment) Act, 1976 Clause   (1­A) was renumbered as Clause  (2). The reason was stated thus : 

"This clause would enable the High Court within   whose jurisdiction the cause of action arises to   issue   directions,   orders   or   writs   to   any   Government,   authority   or   person,   notwithstanding   that   the   seat   of   such   Government   or   authority   or   the   residence   of   such person is outside the territorial jurisdiction   of the High Court. The Committee feels that the   High Court within whose jurisdiction the cause   of   action   arises   in   part   only   should   also   be   vested with such jurisdiction." 

13. However,   the  expression   'cause   of  action'  has  neither  been defined in the Constitution nor in the Code of Civil procedure,  1908. It may however, be described as a bundle of essential facts  necessary for the plaintiff to prove before he can succeed. Failure  to prove such facts would give the defendant a right to judgment in  his favour. Cause of action thus gives occasion for and forms the  foundation of the suit.

14. In   Halsbury's   Law   of   England  (4th   Edn.),   the  expression 'cause of action' has been described as under, 8

15.  "   'Cause   of   action'   has   been   defined   as   meaning simply a factual situation, the existence   of which entitles one person to obtain from the  court   a   remedy   against   another   person.   The   phrase   has   been   held   from   earliest   time   to   include every fact which is material to be proved   to entitle the plaintiff to succeed, and every fact   which   a   defendant   would   have   a   right   to  traverse. 'Cause of action' has also been taken to   mean that  a  particular  act on  the part  of the   defendant which gives the plaintiff his cause of  complaint,   or   the   subject­matter   of   grievance  founding   the   action,   not   merely   the   technical   cause of action."

15. In   "Words   and   Phrases   (4th  Edn.)"   the   meaning  attributed to the phrase 'cause of action' in common legal parlance  is existence of those facts, which give a party a right to judicial  interference on his behalf.

16.  The expression 'cause of action' means bundle of facts  which the petitioner must prove, which traversed to entitle him to  a judgment in his favour by the Court. The classic definition of the  expression cause of action is found in "Cooke Vs. Gill", reported in  (1873) 8 CP 107 wherein Lord Brett observed, "'Cause of Action'   means   every   fact   which   it   would be necessary for the plaintiff to prove, if   traversed,   in   order   to  support   his   right   to  the   judgment of the Court."

17. In  "Read Vs. Brown",  reported in  (1888) 22 QBD 128,   Lord Esher M.R.  adopted   the  definition  for  the  phrase 'cause of  action' which signifies,  "every fact which it would be necessary for the   plaintiff to prove, if traversed, in order to sup­ port his right to the judgment of the court. It   does not comprise every piece of evidence which   is   necessary   to   prove   each   fact,   but   every   fact   which is necessary to be proved.

9

18. In  "Chand   Kour   Vs.   Partab   Singh",  reported   in  ILR(1889) 16 Cal 98, 102, Lord Watson observed,  ".....the cause of action has no relation whatever   to   the   defence   which   may   be   set   up   by   the  defendant,   nor   does   it   depend   upon   the   character of the relief prayed for by the plaintiff.  It refers entirely to the ground set forth in the   plaint as the cause of action, or, in other words,  to the media upon which the plaintiff asks the   Court to arrive at a conclusion in his favour." 

19. In  "Gurdit   Singh   &   Ors.   Vs.   Munsha   Singh   &   Ors.",  reported   in  (1977)   1   SCC   791,  the   Hon'ble   Supreme   Court   has  held,

41.  "The   expression   "cause   of   action"   has   sometimes   been   employed   to   convey   the   restricted   idea   of   facts   or   circumstances   which  constitute either the infringement or the basis of   a   right   and   no   more.   In   a   wider   and   more   comprehensive sense, it has been used to denote   the   whole   bundle   of   material   facts   which   a   plaintiff must prove in order to succeed. These   are all those essential facts without the proof of   which the  plaintiff must fail  in his  suit. Now,   whether we use the expression in the narrower   or in the wider sense, in the case before us, the   death of Kishan Singh was certainly an essential   part of the cause of action. It had to be proved   to   enable   the   plaintiffs   to   put   forward   their   claims to succeed at all. But, proof of the date of   death was not essential or indispensable for that   purpose.   It   could   only   become   material   in   deciding   whether   the  right   which  had   accrued   had been extinguished by the law of limitation.   Both the narrower  and the wider sense of the   term "cause of action" would certainly include   all those facts and circumstances on the strength   of   which   the   plaintiffs   urged   that   they   were   entitled   to   the   benefit   of   the   obligatory   presumption of law contained in Section 108 of   the Evidence Act. As these were not available to   the   plaintiffs   before   the   expiry   of   seven   years   from   August   5,   1945,   it   does   not   seem   to   be   possible   to   urge   that   this   cause   of   action   had  10 arisen more than three years before the filing of   the suits now before us. Applying the tests stated   above,   the   causes   of   action   in   the   earlier   and   later   litigations   would,   in   my   opinion,   be   materially different. We could only hold that no   cause of action had arisen at all if we assume   that Kishan Singh had not died at all. And, how   could   we   assume   that   without   disregarding   Section 108, of the Evidence Act? If we cannot   do that, the cause of action could only accrue   when we could presume that he is dead. And,   the date of its accrual could not possibly lie a   day earlier than 7 years after August 15, 1945,   when Kishan Singh was last heard of."

20. For the purpose of Article 226(2) of the Constitution of  India, the expression 'cause of action', for all intent and purposes  must be assigned the same meaning as envisaged under Section  20(c), C.P.C. It is pertinent to note that in view of Section 141 of  Code of Civil Procedure, although the provisions of the Code would  not apply to writ proceedings, since the provisions under Section  20(c) of the Code of Civil Procedure and Clause (c) of Article 226  of   the   Constitution   of   India   are  pari   materia,   the   judgment   of  Hon'ble Supreme Court rendered on interpretation of Section 20(c)  of the Code of Civil Procedure would apply to the writ proceedings  also. 

21. In "Union of India & Ors. Vs. Oswal Woollen Mills Ltd. &   Ors.",  reported in  (1984) 2 SCC 646,  when it was found that the  registered office of the company was situated at Ludhiana, but a  petition was filed in the High Court of Calcutta on the ground that  the   Company   had   its   branch   office   there,   the   Hon'ble   Supreme  Court   held   that   the   High   Court   of   Calcutta   could   not   have  entertained the writ petition.

22. In "State of Rajasthan & Ors. Vs. M/s Swaika Properties   &   Anr.",  reported   in  (1985)   3   SCC   217,   the   company   whose  registered office was at Calcutta filed a petition in the High Court  11 of   Calcutta   challenging   the   notice   issued   by   the   Special   Town  Planning   Officer,   Jaipur   for   acquisition   of   immovable   property  situated in Jaipur, the Hon'ble Supreme Court observed that the  entire cause of action arose within the territorial jurisdiction of the  High Court of Rajasthan at Jaipur Bench and therefore, the High  Court   of   Calcutta   had   no   territorial   jurisdiction   to   entertain   the  writ petition.

23. In  "Oil and Natural Gas Commission" Vs. Utpal Kumar   Basu & Ors.", reported in (1994) 4 SCC 711, the Hon'ble Supreme  Court   held   that,   when   the   Head   Office   of   the   ONGC   was   not  located at Calcutta, nor the contract was to be carried out in West  Bengal,   territorial   jurisdiction   cannot   be   conferred   on   the   High  Court   of   Calcutta   on   the   ground   that   an   advertisement   had  appeared   in   a   daily   newspaper,   published   from   Calcutta,   or  because   the   petitioner   had   submitted   his   bid   from   Calcutta,   or  because  subsequent  representations  were  made  from  Calcutta  or  because the final decision taken by ONGC was received at Calcutta  inasmuch as none of these would constitute an 'integral part' of the  'cause of action' so as to confer territorial jurisdiction on the High  Court of Calcutta under Article 226 (2) of the Constitution. 

24. In "C.B.I. Anti­Corruption Branch, Mumbai Vs. Narayan   Diwakar",  reported   in  (1999)   4   SCC   656,   a   petition   was   filed  before the High Court at Guwahati for quashing the F.I.R. filed by  the C.B.I. at Bombay, the Hon'ble Supreme Court has upheld the  objection   that   the   High   Court   of   Guwahati   had   no   territorial  jurisdiction to entertain the writ petition.

25. In "Union of India & Ors. Vs. Adani Exports Ltd. & Anr.",   reported   in  (2002)   1   SCC   567,  a  petition   was  filed  in   the   High  Court at Gujarat claiming benefit of the Passport Scheme under the  EXIM   policy   and   the   petition   was   allowed.   Taking   note   of   the  12 judgment   in  "Oil   and   Natural   Gas   Commission   Vs.   Utpal   Kumar   Basu Ors." (supra), the Hon'ble Supreme Court held as under,

16.  "It   is   clear   from   the   above   constitutional   provision   that   a   High   Court   can   exercise   the   jurisdiction in relation to the territories within  which   the   cause   of   action,   wholly   or   in   part,   arises.   This   provision   in   the   Constitution   has   come up for consideration in a number of cases   before this Court. In this regard, it would suffice   for us to refer to the observations of this Court   in the case of Oil and Natural Gas Commission   v. Utpal Kumar Basu & Ors., (1994) 4 SCC 711  wherein it was held:

"Under Article 226 a High Court can exercise   the power to issue directions, orders or writs   for   the   enforcement   of   any   of   the   fundamental   rights   conferred   by   Part   III   of   the Constitution or for any other purpose if   the   cause   of   action,   wholly   or   in   part,   had  arisen   within   the   territories   in   relation   to   which   it   exercises   jurisdiction,   notwithstanding   that   the   seat   of   the   Government or authority or the residence of   the person against whom the direction, order   or   writ   is   issued   is   not   within   the   said   territories.   The   expression   'cause   of   action'   means   that   bundle   of   facts   which   the   petitioner must prove, if traversed, to entitle  him to a judgment in his favour by the court.   Therefore,   in   determining   the   objection   of   lack of territorial jurisdiction the court must  take   all   the   facts   pleaded   in   support   of   the   cause   of   action   into   consideration   albeit   without embarking upon an enquiry as to the   correctness   or   otherwise   of   the   said   facts.   Thus   the   question   of   territorial   jurisdiction   must be decided on the facts pleaded in the   petition,   the   truth   or   otherwise   of   the   averments   made   in   the   petition   being   immaterial."

17.  It is seen from the above that in order to   confer jurisdiction on a High Court to entertain   a writ petition or a special civil application as in   this case, the High Court must be satisfied from   the entire facts pleaded in support of the cause  13 of action that those facts do constitute a cause  so as to empower the court to decide a dispute   which   has,   at   least   in   part,   arisen   within   its   jurisdiction. It is clear from the above judgment   that   each   and   every   fact   pleaded   by   the   respondents   in   their   application   does   not   ipso   facto lead to the conclusion that those facts give   rise   to   a   cause   of   action   within   the   court's   territorial jurisdiction unless those facts pleaded   are such which have a nexus or relevance with   the lis that is involved in the case. Facts which   have   no   bearing   with   the   lis   or   the   dispute   involved in the case, do not give rise to a cause   of action so as to confer territorial jurisdiction   on   the   court   concerned.   If   we   apply   this   principle   then   we   see   that   none   of   the   facts   pleaded   in   para   16   of   the   petition,   in   our   opinion, falls into the category of bundle of facts  which would constitute a cause of action giving   rise to a dispute which could confer territorial   jurisdiction on the courts at Ahmedabad.

18. As we have noticed earlier, the fact that the   respondents   are   carrying   on   the   business   of   export and import or that they are receiving the   export and import orders at Ahmedabad or that   their documents and payments for exports and   imports are sent/made at Ahmedabad, has no   connection whatsoever with the dispute that is   involved in the applications. Similarly, the fact  that   the   credit   of   duty   claimed   in   respect   of   exports   that   were   made   from   Chennai   were   handled   by   the   respondents   from   Ahmedabad   have   also   no   connection   whatsoever   with   the  actions   of   the   appellants   impugned   in   the   application.   The   non­granting   and   denial   of   credit in the passbook having an ultimate effect,   if   any,   on   the   business   of   the   respondents   at   Ahmedabad would not also, in our opinion, give   rise to any such cause of action to a court at   Ahmedabad   to   adjudicate   on   the   actions   complained against the appellants."

26.  In "National Textile Corporation Ltd. & Ors. Vs. Haribox   Swalram   &   Ors.",  reported   in  (2004)   9   SCC   786,  the   Hon'ble  14 Supreme   Court   decided   the   issue   of   jurisdiction   of   the   Calcutta  High Court to entertain the writ petition in the following facts:

  12.  "In the present case, the textile mills are   situate in Bombay and the supply of cloth was   to   be   made   by   them   ex­factory   at   Bombay.  

According to the writ petitioners, the money was   paid to the mills at Bombay. The learned Single  Judge after a detailed discussion of the matter   held   that   the   Calcutta   High   Court   had   no  jurisdiction   to  entertain   the   writ   petition.   The   Division Bench has reversed this finding on the   ground that concluded contract had come into   existence   which   could   be   cancelled   only   after  giving   an   opportunity   of   hearing   and   consequently, the question of revocation of the  contract at its Calcutta address would constitute  a cause of action. In our opinion, the view taken  by   the   Division   Bench   is   wholly   erroneous   in   law. It was nowhere pleaded in the writ petition   that   the   appellant   herein   had   initiated   any   action   under   Section   11   of   the   Act   by   issuing   any notice to the writ petitioner for cancellation   of the contract. In fact, it is stated in para 18 of   the   petition   that   the   Central   Government   did   not   follow   the   procedure   prescribed   in   Section   11   for   cancellation   of   contract.   Regarding   the   jurisdiction   of   the   Calcutta   High   Court,   the   relevant statement was made in para 73 of the  writ petition wherein it was stated as under:

73. "Your petitioner carries on business and   maintains all accounts at the aforesaid place   of   business   within   the   jurisdiction.   Your   petitioner   states   that   by   reason   of   the   aforesaid, your petitioners have suffered loss   and   damage   at   its   said   place   of   business   within   the   jurisdiction.   All   notices   and   correspondences   referred   to   hereinabove   addressed   to   your   petitioner   has   been   received   by   your   petitioner   at   your   petitioner's   place   of   business   within   the   jurisdiction.   In   the   circumstances,   this   Hon'ble   Court   has   the   jurisdiction   to   entertain the present application."
15
 27. The Hon'ble Supreme Court finally decided the issue in  the  "National Textile Corporation Limited & Ors."  (supra) in these  words,

12.1.  "As discussed earlier, the mere fact that   the   writ   petitioner   carries   on   business   at   Calcutta or that the reply to the correspondence   made by it was received at Calcutta is not an   integral   part   of   the   cause   of   action   and,   therefore,   the   Calcutta   High   Court   had   no   jurisdiction   to   entertain   the   writ   petition   and   the view to the contrary taken by the Division   Bench cannot be sustained. In view of the above  finding,   the   writ   petition   is   liable   to   be   dismissed....."

28. In  "Alchemist  Ltd.  & Anr. Vs.  State  Bank of  Sikkim  &   Ors.", reported in (2007) 11 SCC 335, the Hon'ble Supreme Court  took note of the submissions of the parties in paragraph Nos. 8, 9  and 10 which are as under,

8.  "The   appellant   Company   contended   that   a   part   of   cause   of   action   had   arisen   within   the   territorial   jurisdiction   of   the   High   Court   of   Punjab and Haryana. The appellant Company,   for   such   submission,   relied   on   the   following   facts:

(i) the appellant Company has its registered   and corporate office at Chandigarh;
(ii)   the   appellant   Company   carries   on   business at Chandigarh;
(iii) the offer of the appellant Company was   accepted   on   20­2­2004   and   the   acceptance   was communicated to it at Chandigarh;
(iv)   part­performance   of   the   contract   took   place   at   Chandigarh   inasmuch   as   Rs   4.50   crores   had  been   deposited   by   the  appellant   Company  in a fixed  deposit  at Chandigarh   as per the request of the first respondent;
(v) the Chairman and Managing Director of   the   first   respondent   visited   Chandigarh   to   ascertain   the   bona   fides   of   the   appellant   Company;
16
(vi)   negotiations   were   held   between   the   parties in the third week of March, 2005 at  Chandigarh;
(vii)   letter   of   revocation   dated   23­2­2006   was   received   by   the   appellant   Company   at   Chandigarh. Consequences of the revocation   ensued   at   Chandigarh   by   which   the   appellant Company is aggrieved.

It was, therefore, submitted that at least a part   of   cause   of   action   had   certainly   arisen   within   the territorial jurisdiction of the High Court of   Punjab   and   Haryana   and   hence   it   had  jurisdiction   to   entertain   the   petition.   It   was,   therefore,   submitted   that   the   impugned   order   passed by the High Court deserves to be set aside   by directing the Court to decide the writ petition   on merits.

9.  The   respondents,   on   the   other   hand,   submitted   that   neither   of   the   above   facts   nor   circumstances can be said to be a part of cause   of action investing jurisdiction in the High Court   of   Punjab   and   Haryana.   According   to   the   respondents,   all   substantial,   material   and   integral facts constituting a cause of action were   within the territory of the State of Sikkim and,   hence, the High Court of Punjab and Haryana   was   fully   justified   in   holding   that   it   had   no  territorial   jurisdiction   to   entertain,   deal   with   and decide the lis between the parties.

10.  The respondents, in this connection, relied   upon the following facts:

(i) registered and corporate office of the first   respondent Bank is at Gangtok i.e. Sikkim;
(ii)   secretariat   of   the   second   respondent   State is situated at Gangtok i.e. Sikkim;
(iii)   offers   were   called   for   from   various  parties at Gangtok;
(iv) all offers were scrutinised and a decision   to   accept   offer   of   the   appellant   Company   was   taken   by   the  first   respondent   Bank  at   Gangtok;
(v)   the   State   Government's   decision   not   to  approve the proposal of the appellant Bank  was taken at Gangtok;
17
(vi) the meeting of the Board of Directors of   the  first  respondent   Bank  was   convened  at   Gangtok   and   a   resolution   was   passed   to   withdraw   the   letter   dated   20­2­2004   at   Gangtok;
(vii)   a   communication   was   dispatched   by   the   first   respondent   Bank   to   the   appellant   Company on 23­2­2004 from Gangtok.

29. In   the   aforesaid   circumstance,   the   Hon'ble   Supreme  Court has held as under,

37. "From the aforesaid discussion and keeping   in   view   the   ratio   laid   down   in   a   catena   of   decisions by this Court, it is clear that for the   purpose of deciding whether facts averred by the  appellant­petitioner   would   or   would   not   constitute a part of cause of action, one has to  consider   whether   such   fact   constitutes   a   material, essential, or integral part of the cause   of action. It is no doubt true that even if a small   fraction of the cause of action arises within the   jurisdiction of the court, the court would have   territorial   jurisdiction   to   entertain   the   suit/petition. Nevertheless it must be a "part of   cause of action", nothing less than that.

38.  In   the   present   case,   the   facts   which   have  been pleaded by the appellant Company, in our   judgment,   cannot   be   said   to   be   essential,   integral or material facts so as to constitute a   part of "cause of action" within the meaning of  Article   226(2)   of   the   Constitution.   The   High   Court, in our opinion, therefore, was not wrong  in dismissing the petition."

30. In  "South   East   Asia   Shipping   Co.   Ltd.   Vs.   Nav   Bharat   Enterprises   Pvt.   Ltd.   &   Ors.",  reported   in  (1996)   3   SCC   443,  a  contract was executed in Bombay and performance of the contract  was   also   to  be   done   under   the   jurisdiction   of  the   Bombay   High  Court  however,  merely because bank guarantee was executed at  Delhi   and   transmitted   for   performance   to   Bombay,   the   Hon'ble  Supreme Court held that it would not constitute a 'cause of action'  18 to   give   rise   to   lay   a  suit   on   the   original   side   of   the   Delhi   High  Court. The plea that since the bank guarantee was executed and  liability  was enforced  from the bank at Delhi and therefore,  the  Delhi High Court has jurisdiction, was rejected. It has been further  observed that, the 'cause of action' has been explained as a bundle  of   facts   which   taken   with  the   law  applicable   to  them,   gives   the  plaintiff   a   right   to   claim   relief   against   the   defendant.   It   must  include some act done by the defendant since in the absence of  such an act, no cause of action would possibly be accrued or would  arise.

31. In  "Subodh Kumar Gupta Vs. Shrikant Gupta & Ors.",   reported   in  (1993)   4   SCC   1,  the   branch   of   the   firm   was   at  Chandigarh,   the   head   office   of   which   was   situated   in   Bombay  however,   a   suit   was   instituted   in   the   Court   of   Civil   Judge,  Chandigarh, for dissolution of the firm, it was held that no part of  the cause of action can be said to have arisen within the territorial  jurisdiction of the Chandigarh Court.

32. In  "State   of   Uttarakhand   &   Anr.   Vs.   Umakant   Joshi",   reported in (2012) 11 SCC 164, when a direction was issued by the  newly created High Court of Uttarakhand to grant promotion with  effect from a date prior to formation of the new State, the Hon'ble  Supreme Court has held, 

27. "Therefore, the High Court of Uttarakhand,   which too came into existence with effect from   09.11.2000   did   not   have   the   jurisdiction   to   entertain the writ petition filed by Respondent 1   for   issue   of   a   mandamus   to   the   State   Government to promote him to Class I post with   effect   from   16.11.1989,   more   so   because   the   issues   raised   in   the   writ   petition   involved  examination of the legality of the decision taken  by the government of Uttar Pradesh to promote  Shri   R.K.   Khare   with   effect   from   16.11.1989   and other officers, who were promoted to Class I   19 post   vide   Order   dated   22.01.2001   with   retrospective effect. 

28.  It   appears   to   us   that   the   counsel,   who  appeared on behalf of the State of Uttarakhand   and the Director of Industries did not draw the   attention   of   the   High   Court   that   it   was   not   competent   to   issue   direction   for   promotion   of   Respondent   1   with  effect   from  a   date  prior   to   formation   of   the   new   State,   and   that   too,   without hearing the State of Uttar Pradesh and  this is the reason why the High Court did not   examine the issue of its jurisdiction to entertain   the prayer made by Respondent 1. 

29. In view of the above, we hold that the writ   petition   filed   by   Respondent   1   in   2008   in   the  Uttarkhand   High   Court   claiming   retrospective   promotion   to   Class   I   post   with   effect   from   16.11.1989   was   misconceived   and   the   High   Court committed jurisdictional error by issuing   direction   for   his   promotion   to   the   post   of   General   Manager   with  effect   from  16.11.1989   and for consideration of his case for promotion   to the higher posts with effect from the date of   promotion of his so­called juniors." 

Discussion : 

33. Relying on the provisions contained in Sections 2(e)2(j)27 and 89 of the Bihar Reorganisation Act, 2000 and Article  226(2)   of   the   Constitution   of   India,   the   learned   counsel   for   the  petitioners   has   submitted   that   this   Court   has   jurisdiction   to  entertain the writ petition. 
34. Mr.   Saurav   Arun,   learned   counsel   appearing   for   the  petitioners in W. P. (S) No. 1594 of 2003, has further contended  that   in   view   of   the   High   Court   at   Patna   (Establishment   of   a  Permanent Bench at Ranchi) Act, 1976 (Act of 1976), whereby the  Ranchi Bench of the Patna High Court was established specifying  territorial jurisdiction of the Ranchi Bench in matters arising out of  four districts within the then State of Bihar (now falling under the  20 territory of State of Jharkhand), the present writ petition can be  maintained before the Jharkhand High Court. He has relied on the  decisions reported in (2001) 9 SCC 432, (2001) 2 SCC 294, (2004)   6   SCC   254,   2002   (3)   JCR   195,  Prushottam   Pharmaceuticals   Vs.  State of Bihar, 2002 (1) JLJR 491, 2006 (2) JCR 419 and "State of   Bihar Vs. Arvind Bijay Bilung & Anr.", reported in 2001 (3) JCR 155   (Jhr).

35. Mr. Prabhash Kumar, learned counsel appearing for the  petitioners in W.P.(S) No. 5329 of 2007 has adopted the argument  of Mr. Saurav Arun, Advocate and supplemented his arguments by  placing  reliance   on   orders  passed  in   W.P.(S)  No.  2903  of  2009,  W.P.(S) No. 5076 of 2003 and the order of the Hon'ble Supreme  Court passed in C.A. No. 5338 of 2006.

36.  Adverting to the contention of the learned counsel for  the   petitioners   that   in   view   of   Section   27   of   the   Bihar  Reorganisation   Act,   2000,   read   with   the   High   Court   at   Patna  (Establishment of a Permanent Bench at Ranchi) Act, 1976, since  the petitioners were appointed and posted in the offices which now  form part of the territory of the State of Jharkhand, the Hon'ble  Jharkhand High Court has jurisdiction to entertain the writ petition  preferred by the petitioners, I find that the Act of 1976 by which a  Permanent Bench of High Court at Patna was established at Ranchi  would   no  longer   operate   in   view  of  the   enactment   of  the   Bihar  Reorganisation Act, 2000.

37. As   noticed   earlier,   Section   25   of   the   Bihar  Reorganisation Act, 2000 declares that on and from the appointed  day,   there   shall   be   a   separate   High   Court   for   the   State   of  Jharkhand. Section 30 deals with the custody of seal of High Court  and   Section   31   deals   with   form   of   writs   and   other   processes.  Section 32 declares that the law in force immediately before the  appointed day relating to the powers of the Chief Justice, Single  21 and Division Courts of the High Court at Patna with respect to all  matters  ancillary   to the  exercise   of  those   powers  shall,   with  the  necessary   modification,   apply   in   relation   to   the   High   Court   of  Jharkhand.   An   important   expression   "with   the   necessary  modification" has occurred in Sections 3031 and 32. A con­joint  reading of Section 25 and Section 27 would make it clear that the  jurisdiction of the High Court of Jharkhand would flow from the  provisions of the Bihar Reorganisation Act, 2000 and it would be  confined to the territory of the State of Jharkhand. This has been  made   clear   by   the   expression   "with   the   necessary   modification" 

occurring in Sections 3031 and 32 of the Act of 2000. It has been  further made clear in Section 34 that the High Court at Patna shall,  as from the appointed day have no jurisdiction in respect of the  transferred territory, except in cases provided in the Act.  Thus, the  submission of the learned counsel appearing for the petitioner that  in view of Act of 1976, the High Court of Jharkhand would have  jurisdiction to entertain the writ petition on the ground that the  offices where the petitioners were posted fall under the territory of  the   State   of   Jharkhand,   even   though,   the   impugned   order   was  passed   by   the   State   of   Bihar   prior   to   creation   of   the   State   of  Jharkhand, is untenable. 

38. In  "Kusum   Ignots   &   Alloys   Ltd.   Vs.   Union   of   India   &   Anr.", reported in (2004) 6 SCC 254, the appellant­company which  had   its   Head   Office   at   Mumbai   and   which   had  obtained   a  loan  from Bhopal Branch of State Bank of India, filed a writ petition in  the High Court of Delhi, which was dismissed on the ground of lack  of   territorial   jurisdiction.   The   Hon'ble   Supreme   Court   ruled   that  passing of a legislation by itself does not confer any right to file a  writ petition in any court unless a cause of action arises therefor. I  find that this decision does not help the case of the petitioners. It  was held that the fact which is neither material nor essential nor  22 integral part of the 'cause of action' would not constitute a part of  'cause   of   action'   within   the   meaning   of   Article   226(2)   of   the  Constitution. The Hon'ble Supreme Court has observed,

18. "The facts pleaded in the writ petition must   have a nexus on the basis whereof a prayer can   be granted. Those facts which have nothing to   do with the prayer made therein cannot be said   to   give   rise   to   a   cause   of   action   which   would   confer jurisdiction on the Court."

39. In  "Rajasthan   High   Court   Advocates'   Association   Vs.   Union of India & Ors.", reported in (2001) 2 SCC 294, the order of  the   then   Acting   Chief   Justice   of   the   High   Court   of   Rajasthan  carving out jurisdiction between the cases to be heard at Jodhpur  Principal   Seat   and   Jaipur   Bench   Seat   and   a   declaration   with  respect to 'cause of action' fell for examination before the Hon'ble  Supreme Court and it was held that, "whether the case arises from  one   of   the   specified   districts   or   not   so   as   to   determine   the  jurisdictional   competence   to   hear   by   reference   to   territory  bifurcated Principal Seat and the Bench Seat, shall be an issue to  be decided in an individual case by the Judge or judges hearing the  matter, if a question may arise in that record. This decision is also  not helpful to the petitioners.  

40.  In  "Commissioner of Commercial Taxes, Ranchi & Anr.   Vs.   Swarn   Rekha   Cokes   and   Coals   (P)   Ltd.   &   Ors.",  reported   in  (2004) 6 SCC 689, the nature and scope of Sections 84 and 85 of  the Bihar Reorganisation Act, 2000 fell for consideration before the  Hon'ble   Supreme   Court   and   it   was   held   that   the   provisions   as  contained   in   Sections   84   and   85   provide   that   laws   which   were  applicable to the undivided State of Bihar would continue to apply  to the new states created by the Bihar Reorganisation Act, 2000,  unless such law is repealed or amended.

23

41. In  "CBI, AHD, Patna Vs. Braj Bhushan Prasad & Ors.",   reported in  (2001) 9 SCC 432,  when a question arose as to the  place   of   enquiry/investigation   into   the   cases   relating   to   Fodder  Scam, the Hon'ble Supreme Court held that since the main offence  is under the provisions of the Prevention of Corruption Act, 1988  and as in all the cases treasuries were situated within the territory  of   State   of   Jharkhand,   all   the   33   cases   involved   in   the   appeals  before the Supreme Court stood transferred to the courts situated  within the territories of State of Jharkhand. 

42. In  "Shyam   Chandra   Chaudhary   Vs.   State   of   Bihar",   reported in  2002 (3) JCR 195(Pat),  it was held that even though  the convict was lodged in Bhagalpur Jail in the State of Bihar, since  the conviction of the accused was ordered by a court falling under  the   jurisdiction   of   the   Jharkhand   High   Court,   the   appeal  challenging the order of conviction would lie before the Jharkhand  High Court.

43. In "Ram Badan Singh Vs. State of Jharkhand", reported  in 2003 (3) JCR 8 (Jha), the effect of Section 2(f)Sections 84 and  85  of  the  Bihar Reorganisation   Act,  2000 was  considered and it  was held that the Bihar Public Health Engineering Service Class II  Rules   would   bind   both   the   successor   states   unless   suitable  provision is made by the competent legislature. 

44. In   "State   of   Bihar   Vs.   Arvind   Bijay   Bilung   &   Anr.",  reported in 2001 (3) JCR 155 (Jhr), Section 72 (1) and (2) of the  Bihar   Reorganisation   Act,   2000   was   considered   and   it   was   held  that the State of Bihar would have no jurisdiction to suspend the  persons   holding   posts   and   offices   in   the   State   of   Jharkhand. This is also not relevant in the facts of the present case.

 45. In  "Akhileshwar Prasad Vs. Jharkhand State Electricity   Board",  reported   in  2006   (2)   JCR   418   (Jha),  in   view   of   the  agreement reached between the Jharkhand State Electricity Board  24 and   the   Bihar   State   Electricity   Board   and   subject   to   final  accounting/adjustment   of   their   liabilities,   the   Jharkhand   State  Electricity Board was directed to make payment of retiral benefits  to   the   employees   who   had   retired   from   the   offices   now   falling  within the territorial jurisdiction of the State of Jharkhand. This  decision is also not an authority on the point that if the employee  has retired prior to the appointed day from an office now falling  under   the   territory   of   the   State   of   Jharkhand,   the   writ   petition  would be maintainable before the Jharkhand High Court.  

46. In  "Rajendra   Pratap   Sinha   Vs.   State   of   Jharkhand",   reported in  2009 (2) JLJR 750,  Sections 72 and 73 of the Bihar  Reorganisation Act, 2000 were considered and it was held that in  view   of   Section   73   of   the   Act,   the   service   conditions   of   the  employee   cannot   be   altered   to   his   disadvantage   by   any   of   the  successor States. 

47. In  "Singhbhum   Homoeopathic   Medical   College   and   Hospital & Anr. Vs. State of Bihar",  reported in 2002 (2) PLJR 80,   again,   the   scope   of   Section   2(f)   and   Section   84   of   the   Bihar  reorganisation   Act,   2000,   was   considered   and   it   was   held   that  notwithstanding   the   change   in   the   territories,   the   statutory  notifications and other laws would continue to bind the new State. 

48. In  "Bharati Prasad Thakur Vs. Sidhu Kanhu University,   Dumka", reported in 2002 (1) JLJR 491, leaving the matter open in  so   far   as   the   liability   of   the   State   of   Bihar   and   the   State   of  Jharkhand   was   concerned,   since   the   Godda   college   which   falls  under the Sidhu Kanhu University and which now falls under the  territory of State of Jharkhand,  a direction was given to the State  of   Jharkhand   and   Sidhu   Kanhu   University   to   make   payment   of  pension to the writ petitioner. 

49. I   find   that   none   of   the   decisions   relied   on   by   the  petitioners advances their case. The judgments relied upon by the  25 learned counsel appearing for the petitioners are not at all lending  any support to the case of the petitioners. These decisions are not  authorities for the proposition that the order of termination passed  by the State of Bihar prior to creation of new State of Jharkhand  would give rise to 'cause of action' to prefer a writ petition before  the Jharkhand High Court or that the Jharkhand High Court would  have the territorial jurisdiction to entertain the writ petition merely  because   the   offices   where   the   petitioners   were   posted   now   fall  within the territory of the State of Jharkhand.  

50. Coming back to the facts of the case,   I   find that in  W.P.(S) No. 1594 of 2003 the impugned order dated 30.05.1992  was     passed   by   the   Health   Commissioner   and   Secretary,  Government   of   Bihar,   however,   he   has   not   been   made   a   party.  Even, the State of Bihar has not made a party­Respondent. Further,  the executive order dated 30.03.2002 which has been impugned by  the petitioners, is a decision taken by the Secretary, Department of  Health,   in   the   files,   declining   to   reconsider   the   order   dated  30.05.1992 of the Government of Bihar. I further find that in the  writ petition, there are references of Respondent No. 2 to whom a  direction was given vide order dated 21.04.1992, which is factually  incorrect. Neither a direction was given to the Respondent No. 2  nor order dated 30.05.1992 was passed by Respondent No. 2, as  alleged   in   the   writ   petition.   Respondent   No.   2   is   the   Health  Commissioner   (Cell)­cum­Secretary,   Health   Department,  Government of Jharkhand. There are references of certain official  correspondence by Respondent Nos. 2 and 4. It would be useful to  take note of statements made in paragraph Nos. 25, 26, 27 and 28  in W.P.(S) No. 1594 of 2003.

25.  "That it is submitted that the termination   letter   30.05.1992   and   executive   order   dated  30.03.2002   (contained   in   Annexure­   10   and  

18) are against law and are without jurisdiction   26 for   violation   of   this   Hon'ble   Court's   judgment   and order and hence are fit to be quashed. 

26.  That   due   to   filing   from   time   to   time   representations to the concerned authorities and   getting their reply through executive orders, the   petitioners   were   awaiting   in   hope   and   anticipation   that   their   services   could   be  regularised/reinstated by the respondent in facts   and circumstances of their grievance and order   and direction from time to time passed by this   Hon'ble Court could not move this Hon'ble Court   earlier. 

27.  That   petitioners   after   passing   of   executive  order   dated   30.03.2002   (Annexure­   18)   upholding   the   previous   order   contained   in   Annexure­ 10 have lost their hope to get service,   have any how, collected some amount and hence   the instant petition is being filed with a prayer   to   consider   the   grievance   of   the   petitioners   in   light   of   order   and  direction   dated   21.04.1992   (Annexure­ 9) passed by the Hon'ble High Court   in   C.W.J.C.   No.   2950/91   (R)   which   has   not   been obeyed by the Respondent No. 2.

28.  That   petitioners   have   no   any   alternative  and   efficacious   remedy   than   to   move   this   Hon'ble High Court."  

51.  The order by which the services of the petitioners were  terminated,   is  the  order   dated  30.05.1992  passed  by  the   Health  Commissioner and Secretary, Government of Bihar. Merely because  when the order dated 30.05.1992 was passed, the petitioners were  serving in the offices which now form part of the territory of the  State of Jharkhand or because certain correspondences took place  between the officials of the Department of Health, Government of  Jharkhand   or   because   some   decision   was   taken   in   the   internal  official   file   by   the   Health   Secretary   of   the   Government   of  Jharkhand not to re­examine or review the order of termination  dated 30.05.1992, would not give rise to 'cause of action' to the  petitioners to move the Jharkhand High Court. It cannot be said  that the aforesaid facts as pleaded in the writ petition, are material  27 facts or integral facts or essential facts which would constitute the  'cause of action' and therefore, it cannot be said that even a part of  'cause   of   action'   has   arisen   in   the   territory   of   the   State   of  Jharkhand   and   therefore,   a   writ   can   be   maintained   before   the  Jharkhand High Court. 

52. Similarly, in W.P.(S) No. 5329 of 2007, the impugned  orders were issued by the authorities of the Government of Bihar.  The   representations   were   made   to   the   authorities   of   the  Government   of   Bihar   and   a   direction   has   been   sought   on   the  authorities   of   the   Government   of   Bihar   and   therefore,   merely  because in earlier proceeding a direction was issued by the Court to  the State of Jharkhand also, this would not give rise to any 'cause  of action' so as to maintain the writ petition before this Court.  In  the entire writ petition no grievance has been raised against the  State   of   Jharkhand   and   therefore,   the   fact   that   the   State   of  Jharkhand was made a party in proceeding in W.P.(S) No. 5339 of  2004 and a direction was issued to the State of Jharkhand, are not  the facts which can be said to be constituting the integral part of  the 'cause of action' so as to infer that a part of the 'cause of action'  has arisen within the territorial jurisdiction of the High Court of  Jharkhand and therefore, the writ petition would be maintainable  in this Court. The impugned order has been passed by an authority  of the Government of Bihar.

53. In  "State   of   Haryana   &   Anr.   Vs.   Haryana   Civil   Secretariat Personal Staff Association",    reported in  (2002) 6 SCC   72,  it   has   been   held   that   merely   because   averment   in   the   writ  petition has not been specifically rebutted, relief cannot be granted  and the High Court is bound to consider the averment on its true  merits before granting relief to the writ petitioner.

54. I further find that there is no averment in both the writ  petitions that this Court has territorial jurisdiction to entertain this  28 writ petition.  This is also not averred in both the writ petitions that  either   'cause   of   action'   or   a   part   of   'cause   of   action'   has   arisen  within   the   jurisdiction   of   the   High   Court   of   Jharkhand   and  therefore, High Court of Jharkhand has jurisdiction to entertain the  writ petition.  

55. In  "Oil and Natural Gas Commission" Vs. Utpal Kumar  Basu & Ors." (supra), when a writ petition was entertained by the  High Court, the Hon'ble Supreme Court expressed its displeasure in  these words,

12.".....Notwithstanding the strong observations  made by this Court in the aforesaid decision and   in   the   earlier   decisions   referred   to  therein,   we  are distressed  that the  High Court of  Calcutta   persists   in   exercising   jurisdiction   even   in   cases   where   no   part   of   the   cause   of   action   arose   within its territorial jurisdiction. It is indeed a   great pity that one of the premier High Courts of   the country should appear to have developed a   tendency   to   assume   jurisdiction   on   the   sole   ground that the petitioner before it resides in or   carries on business from a registered office in the   State   of   West   Bengal.   We   feel   all   the   more   pained that notwithstanding the observations of   this   Court   made   time   and   again,   some   of   the   learned   judges   continue   to   betray   that   tendency......"

Conclusion:

56. In the result, I hold that this Court has no territorial  jurisdiction   to   entertain   the   writ   petition   preferred   by   the  petitioners in both the writ petitions.   I also hold that neither the  'cause   of   action'   nor   any  part   of  the   'cause   of  action'   has arisen  within the territorial jurisdiction of the High Court of Jharkhand  and therefore, W.P.(S) No. 1594 of 2003 and W.P.(S) No. 5329 of  2007 are not maintainable in this Court and accordingly, both the  writ petitions are dismissed. 
29  

Direction :

57. The Registrar General of this Court is directed to place  the record of these cases before the Hon'ble the Chief Justice of the  Jharkhand High Court for necessary directions for amendment in  the   High   Court   of   Jharkhand   Rules,   2001,   so   as   to   make   it  mandatory for a person/persons to clearly aver in the writ petition  the jurisdiction of the High Court of Jharkhand.
    

(Shree Chandrashekhar, J.) Jharkhand High Court, Ranchi Dated: 10/05/2013 Manish/A.F.R.