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

Yogendra Prasad Choudhary vs The State Of Bihar And Ors
2025 Latest Caselaw 3359 Patna

Citation : 2025 Latest Caselaw 3359 Patna
Judgement Date : 21 April, 2025

Patna High Court

Yogendra Prasad Choudhary vs The State Of Bihar And Ors on 21 April, 2025

Author: Anshuman
Bench: Anshuman
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.7516 of 2011
     ======================================================
     YOGENDRA PRASAD CHAUDHARY S/O Late Rajeev Nayan Chaudhary
     Resident Of Bakhtiyarpur, South Of Middle School, P.S. Bakhtiyarpur,
     District Bakhtiyarpur, Presently Working As Store Accountant, Secretariat
     Press, Gulzarbagh, P.S. Alamganj, Distt. Patna.

                                                                  ... ... Petitioner/s
                                         Versus
1.   THE STATE OF BIHAR
2.   The Principal Secretary, Finance Department, Government Of Bihar, Patna.
3.   The Deputy Secretary Press, Finance Department, Government Of Bihar,
     Patna.
4.   The Superintendent, Secretariat Press, Gulzarbagh, Patna.

                                                              ... ... Respondent/s
     ======================================================
                                          with
                    Civil Writ Jurisdiction Case No. 19166 of 2017
     ======================================================
     Yogendra Prasad Choudhary S/o Late Rajiv Nayan Choudhary, resident of
     Mohalla- Bakhtiyarpur, South of middle School, P.S.- Bakhtiyarpur, District-
     Patna, presently residing at Government Press Quarter No. 8, Alamganj thana
     campus, P.S.- Alamganj, District- Patna- 7.

                                                                  ... ... Petitioner/s
                                         Versus
1.   The State Of Bihar
2.   The Principal Secretary, Department of Finance, Government of Bihar,
     Patna.
3.   The Deputy Secretary, Department of Finance, Government of Bihar, Patna.
4.   The Director Press, Printing and Stationary, Department of Finance
     Government of Bihar, Patna.
5.   The Superintendant, Bihar Secretariat Press, Gulzarbagh, Patna- 7.

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     (In Civil Writ Jurisdiction Case No. 7516 of 2011)
     For the Petitioner/s      :       Mr.Lakmesh Marvind, Advocate
                                       Mr.Lal Babu Singh
     For the Respondent/s      :       Mr. Kamlesh Kishore, AC to SC-12
     (In Civil Writ Jurisdiction Case No. 19166 of 2017)
     For the Petitioner/s      :       Mr.Lakmesh Marvind, Advocate
     For the Respondent/s      :       Mr. Naman Nayak, AC to ex- AAG-10
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE DR. ANSHUMAN
     ORAL JUDGMENT
 Patna High Court CWJC No.7516 of 2011 dt.21-04-2025
                                           2/5




         Date : 21-04-2025
                   Heard learned counsel for the petitioner and learned

         counsel for the State in both the cases.

                     2. CWJC No. 7516 of 2011 has been filed seeking a

         direction to the respondents to grant promotion to the petitioner

         to the post of Senior Selection Grade along with consequential

         monetary benefits w.e.f. the date on which juniors to the

         petitioner were granted such promotion. Further prayer has been

         made for grant of pay revision and corresponding monetary

         benefits w.e.f. 01.01.1996.

                     3. Learned counsel for the petitioner submits that a

         representation dated 08.06.2010 (Annexure-8 to the writ

         petition) was filed before the Principal Secretary, Finance

         Department, Bihar, raising the aforesaid grievance. However, no

         decision has been taken thereon till date. It is also submitted that

         the petitioner retired from service in the year 2024 during the

         pendency of this writ petition.

                     4. It is further submitted that the petitioner has also

         filed CWJC No. 19166 of 2017 challenging Letter No. 1431

         dated 16.08.2012, Letter No. 392 dated 19.02.2013, and Letter

         No. 906 dated 25.07.2017, on the ground that the petitioner's

         pay scale of Rs. 1400-2300 w.e.f. 14.10.1988 was arbitrarily
 Patna High Court CWJC No.7516 of 2011 dt.21-04-2025
                                            3/5




         disturbed, and an allegation was made that the petitioner had

         withdrawn excess salary of Rs. 1,16,568/- based on the pay

         scale of Rs. 4500-7000 w.e.f. 01.02.2000.

                     5. Learned counsel for the petitioner emphasizes that

         the    most      relevant     document            is    Annexure-13   to   the

         supplementary affidavit filed in CWJC No. 7516 of 2011 (at

         running page 56), being Memo No. 6840 dated 15.12.2005

         issued by the Deputy Secretary to the Government, Department

         of Finance, Government of Bihar, Patna. As per the said memo,

         time-bound promotions were granted to similarly situated

         employees of Secretariat Press, Gulzarbagh, Patna. It is argued

         that if the said memo is protected and implemented, the

         petitioner shall be entitled to the benefits claimed.

                     6. Learned counsel for the State submits that decisions

         were taken in accordance with Memo No. 4178 dated

         12.08.1992

issued by the Finance Department, Government of

Bihar and the memo forms the basis of the actions taken against

the petitioner, which are legally sustainable.

7. Upon consideration of the submissions, it appears

that for just adjudication of the matter, the Court must examine

the applicability and effect of two documents:

(i) Annexure-13 to the supplementary affidavit filed in CWJC Patna High Court CWJC No.7516 of 2011 dt.21-04-2025

No. 7516 of 2011being Memo No. 6840 dated 15.12.2005; and

(ii) Annexure-D to the supplementary counter affidavit in CWJC

No.7516 of 2011 (Memo No. 4178 dated 12.08.1992).

8. Upon going through Annexure-D to the

supplementary counter affidavit in CWJC No.7516 of 2011

(Memo No. 4178 dated 12.08.1992), it transpires that it is a

general instruction addressed to all departmental Secretaries,

whereas Memo No. 6840 dated 15.12.2005 is a specific order

issued in compliance with the judgment in CWJC No. 6312 of

1991 and pertains specifically to employees of the Secretariat

Press, Gulzarbagh, Patna.

9. In light of the fact that the petitioner is an employee

of the Secretariat Press, Gulzarbagh, Patna, this Court is of the

view that where there exists a general order and a specific order,

the specific order must prevail. Accordingly, the respondents are

duty-bound to give effect to Memo No. 6840 dated 15.12.2005.

10. In view of the above, both writ petitions are

disposed off with liberty to the petitioner to file a consolidated

representation before the Principal Secretary, Finance

Department, Government of Bihar, within 30 days from today,

raising all grievances mentioned in both the writ petitions.

Patna High Court CWJC No.7516 of 2011 dt.21-04-2025

11. The Principal Secretary, Finance Department,

Government of Bihar is directed to consider and dispose of the

petitioner's representation by passing a reasoned and speaking

order, strictly in accordance with law and keeping in mind the

observations made herein, particularly the applicability of the

special order contained in Memo No. 6840 dated 15.12.2005,

within a period of 90 days from the date of filing of the

representation along with a copy of this order.

(Dr. Anshuman, J) Ashwini/-

AFR/NAFR
CAV DATE                NA
Uploading Date          26/04/2025
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