Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranjit Kumar vs The State Of Bihar And Ors
2023 Latest Caselaw 5812 Patna

Citation : 2023 Latest Caselaw 5812 Patna
Judgement Date : 4 December, 2023

Patna High Court

Ranjit Kumar vs The State Of Bihar And Ors on 4 December, 2023

Author: Anshuman

Bench: Anshuman

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.455 of 2018
     ======================================================
     Dheeraj Kumar Son of Uday Kumar Sharma, Resident of Village- Koshi
     College Road, Khagaria, Post- Koshi College, Thana- Chitragupta Nagar,
     District- Khagaria.

                                                              ... ... Petitioner/s

                                        Versus

1.   The State of Bihar
2.   The Director General of Police, Bihar, Patna.
3.   The Superintendent of Police, Arwal.
4.   The Chairman, Central Selection Board (Constable Recruitment), Bihar,
     Patna.
5.   The Officer on Special Duty, Central Selection Board (Constable
     Recruitment), Bihar, Patna.
6.   Dy. S.P. Head Quarter cum-Conducting Officer, Arwal.
7.   The Deputy Inspector General of Police (D.I.G.) Magadh Range, Gaya.

                                                            ... ... Respondent/s

     ======================================================
                                      WITH
                 Civil Writ Jurisdiction Case No. 2783 of 2018
     ======================================================
     Manoj Kumar Son of Arun Paswan, Resident of Village + P.O.-Bhaikh, P.S.-
     Makhdumpur, District-Jehanabad, Bihar.

                                                              ... ... Petitioner/s

                                        Versus

1.   The State Of Bihar
2.   The Director General of Police, Bihar, Patna.
3.   The Superintendent of Police, Rohtas.
4.   The Chairman, Central Selection Board (Constable Recruitment), Bihar,
     Patna.
5.   The Officer on Special Duty, Central Selection Board (Constable
     Recruitment), Bihar, Patna.
6.   The Dy. S.P. (H.Q.) Cum Conducting Officer, Rohtas.

                                                            ... ... Respondent/s
 Patna High Court CWJC No.455 of 2018 dt.04-12-2023
                                           2/7




                                              WITH

                     Civil Writ Jurisdiction Case No. 2784 of 2018
       ======================================================
       Ranjit Kumar Son of Devan Mahto, Resident of Village-Devghara, Chandra
       Tola, P.O.-Amarpur, P.S.-Medni Chauki, District-Lakhisarai.

                                                                    ... ... Petitioner/s
                                              Versus

  1.    The State Of Bihar
  2.    THe Director General of Police, Bihar, Patna.
  3.    The Superintendent of Police, Muzzafarpur.
  4.    The Chairman, Central Selection Board (Constable Recruitment), Bihar,
        Patna.
  5.    The Officer on Special Duty, Central Selection Board Constable
        Recruitment, Bihar, Patna.
  6.    The Dy. S.P. (H.Q.) Cum Conducting Officer, Muzaffarpur.

                                                                  ... ... Respondent/s

       ======================================================
       Appearance :
       (In Civil Writ Jurisdiction Case No. 455 of 2018)
       For the Petitioner/s      :       Mr. Sumit Singh, Advocate
                                         Mr. Kumar Avinash, Advocate
                                         Ms. Alka Singh, Advocate
                                         Ms. Deepali Singh, Advocate
       For the Respondent/s      :       Mr. P. K.Verma , AAG-3
                                         Mr. Saroj Kumar Sharma, AC to AAG-3
       For the CSB               :       Mr. Sanjay Pandey, Advocate
                                         Mr. Binod Kumar Mishra, Advocate
                                         Mr. Vivek Anand Amritesh, Advocate
       (In Civil Writ Jurisdiction Case No. 2783 of 2018)
       For the Petitioner/s      :       Mr. Sumit Singh, Advocate
                                         Mr. Kumar Avinash, Advocate
                                         Ms. Alka Singh, Advocate
                                         Ms. Deepali Singh, Advocate
       For the Respondent/s      :       Mr. Sanjay Pandey, Advocate
       (In Civil Writ Jurisdiction Case No. 2784 of 2018)
       For the Petitioner/s      :       Mr. Sumit Singh, Advocate
                                         Mr. Kumar Avinash, Advocate
                                         Ms. Alka Singh, Advocate
                                         Ms. Deepali Singh, Advocate
       For the Respondent/s      :       Mr.
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE DR. ANSHUMAN
       ORAL JUDGMENT
       Date : 04-12-2023
 Patna High Court CWJC No.455 of 2018 dt.04-12-2023
                                           3/7




                            Heard learned counsel for the petitioners and

         learned counsel for the State.

                            2. The petitioners of CWJC No.455 of 2018 and

         CWJC No.2784 of 2018 were appointee on the post of constable

         by virtue of advertisement No.1 of 2014 whereas the petitioner

         of CWJC No.2783 of 2018 was appointee of advertisement

         No.1 of 2012.          In all three cases the issues directly and

         substantially are identical, therefore, it has been decided to hear

         all those cases together.

                            3. The petitioners in these cases are seeking

         quashing the order of dismissal from their services . They were

         selected as constable following the recruitment process vide

         advertisement No.1 of 2014 and advertisement No.1 of 2012

         respectively as mentioned and after joining started the work of

         constable, but at latter stage it came to the knowledge of the

         authorities that appointment of the petitioners had taken place

         by virtue of commenting interpolation in the selection process

         and, as such, the enquiry was set up and report has come in

         which the petitioners were found guilty and after giving

         opportunity to show-cause the disciplinary authority has passed

         the orders of dismissal. The petitioners had preferred appeals.

         Their appeals were also dismissed.
 Patna High Court CWJC No.455 of 2018 dt.04-12-2023
                                           4/7




                            4. Learned counsel for the petitioners relied on

         the judgment of Amit Kumar Vs. the State of Bihar and

         Others decided in CWJC No.4515 of 2017 with six analogous

         cases. The point of violation of Rule 17(14) of the C.C.A. Rules,

         2005, have also been discussed in the petition by the petitioners

         and same plea has been taken in the case of Amit Kumar

         (supra) in which this Hon'ble Court has decided the case with

         finding in paragraphs 21 and 25 which reads as under:-

                                                     "21. Having regard to the
                               submissions noted hereinabove and the
                               materials available on the record, this
                               Court finds that there is an admitted fact
                               that these petitioners were proceeded
                               against in a disciplinary proceeding in
                               which they have been dismissed from
                               service.          In    the   said   disciplinary
                               proceeding, there was no Presenting
                               Officer on behalf of the Department and
                               there is no denial of the fact that the
                               Inquiry Officer himself usurped the role of
                               the Presenting Officer which is in the teeth
                               sub-Rule (14) of Rule 17 of the Service
                               Rules.
                                                     25. In the nature of the
                               submissions and the materials present on
                               record and there being an admitted
                               position that no Presenting Officer was
 Patna High Court CWJC No.455 of 2018 dt.04-12-2023
                                           5/7




                               appointed, this Court sets aside the
                               impugned order of dismissal and the
                               appellate      order    in   all   these   writ
                               applications and directs the concerned
                               disciplinary authority to conduct the
                               disciplinary proceeding from the stage of
                               inquiry afresh in accordance with the
                               procedures laid down under Rule 17 of the
                               Service Rule governing the employment of
                               these petitioners and take an appropriate
                               decision thereon within a period of four
                               months        from     the   the    date     of
                               receipt/production of the copy of this
                               order."
                            5. Learned counsel for the State opposes the

         application and submits that non-availability of presenting

         officer in the departmental proceeding shall not vitiate the

         departmental proceeding due to the reason that in case of Board

         of Directors, Himanchal Pradesh Transport Corporation

         and Another Vs. K.C. Rahi reported in (2008) 11 Supreme

         Court Cases 502, Hon'ble Supreme Court has categorically

         held that whether the non-compliance of principles of natural

         justice avoiding service of notice has prejudiced the petitioner

         or not. In the said case, the Court held that it has not prejudiced

         the petitioners in any manner as the petitioners have participated

         in the proceeding even if notice was not validly served. In view
 Patna High Court CWJC No.455 of 2018 dt.04-12-2023
                                           6/7




         of this Court, this judgment shall not apply in present case due

         to the reason that the notice is alleged not to be served upon the

         delinquent but even then they have participated in the enquiry

         proceeding and only due to this reason the Hon'ble Supreme

         Court has decided that non-service has not actually prejudiced

         the petitioner. But here in the present case, the situation is

         completely different as there is mandatory compliance of Rule

         17(14) of CCA Rules, 2005 has not been made and the said

         issue has already been decided by the Hon'ble Court in the case

         of Upendra Pandit Vs. State of Bihar reported in 2023(4)

         PLJR 568, in which the departmental proceeding conducted

         without appointment of Presenting Officer was held to be

         serious lapse.

                            6. It is made clear that this writ was allowed in

         the light of decision made by this Court in the case of Amit

         Kumar V. State of Bihar and Others passed in CWJC

         No.4515 of 2017 only to conduct the disciplinary proceeding in

         accordance with law in which the petitioners were directed to

         fully cooperate, if not, the official shall be at liberty to take

         decision in accordance with CCA Rules, 2005.

                            7. In this view of the matter and with a view to

         maintain the parity, this Court allow all the three writ petitions
              Patna High Court CWJC No.455 of 2018 dt.04-12-2023
                                                        7/7




                      setting    aside     their    dismissal     orders   dated   31.10.2017,

                      29.03.2016

and 10.04.2017 passed by Superintendent of Police,

Arwal, Commandant, Bihar Military Police-2 Company Dehri

and Commandant BMP-7 respectively as well as appellate order

under Memo No.1506 dated 12.06.2018/01.06.2018, Memo

No.716 dated 02.09.2016 and Memo No.845 dated 08.08.2018

passed by D.I.G., Magadh Range, Gaya, D.I.G., B.M.P., Patna

and D.I.G., Muzaffarpur, North Division, Muzaffarpur Range,

respectively, in CWJC No.455 of 2018, CWJC No.2783 of 2018

and CWJC No.2784 of 2018 respectively, affirming the

dismissal with a direction for reinstatement of the petitioners

for the purpose of conducting the disciplinary proceeding only

for other consequential benefits, if any, would be admissible to

the petitioners depend upon the result of the disciplinary

proceeding.

(Dr. Anshuman, J) Mkr./-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          07.12.2023
Transmission Date       NA
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter