Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arun Kumar Singh vs The State Of Bihar
2025 Latest Caselaw 6 Patna

Citation : 2025 Latest Caselaw 6 Patna
Judgement Date : 1 May, 2025

Patna High Court

Arun Kumar Singh vs The State Of Bihar on 1 May, 2025

Author: Harish Kumar
Bench: Harish Kumar
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.6957 of 2022
     ======================================================
     Arun Kumar Singh, Son of Shiv Mangal Prasad Singh, presently Resident of
     Mohalla-Sikandarpur (Behind of S.P. Kothi on River Bank), P.S. Town,
     District-Muzaffarpur (Bihar)-842001.


                                                                   ... ... Petitioner/s
                                        Versus

1.   The State of Bihar through Directorate, ICDS, Bihar, Patna.
2.   The Accountant General (A & E), Patna Bihar.

                                                                ... ... Respondent/s

     ======================================================
     Appearance :
     For the Petitioner/s   :      Mr. Satyabir Bharti, Sr. Advocate
                                   Ms. Kanupriya, Advocate
                                   Mr. Abhishek Anand, Advocate
     For the Respondent/s   :      Mr. S.K. Mandal, SC-3
                                   Ms. Neelam Kumari, AC to SC-3
     For the AG, Bihar      :      Mr. Ram Yash Singh, Advocate
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE HARISH KUMAR
     ORAL JUDGMENT
      Date : 01-05-2025

                    Heard Mr. Satyabir Bharti, learned Sr. Advocate with

      Ms. Kanupriya, learned Advocate for the petitioner, Mr. S.K.

      Mandal, learned Standing Counsel No.3 for the State and Mr.

      Ram Yash Singh, learned Advocate for the Accountant General.

                    2. The petitioner upon being superannuated on

      31.01.2016

from the post of Clerk-cum-Typist at the office of

the CDPO, Paroo, Muzaffarpur, has approached this Court

seeking a direction upon the respondent concerned to extend all

the admissible retiral benefits and other dues. During the

pendency of the writ petition, though substantive amount under Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

the retiral benefits have been paid to the petitioner, however, the

respondent authorities vide letter dated 23.02.2023 as contained

in Memo No. PEN-14-2146/2022-23 have slashed down

pension of the petitioner along with the gratuity by excluding

the period of retrenchment of the petitioner, from 01.10.2001 to

25.07.2006 and also the period from 16.06.2013 to 05.12.2014,

while making fixation of the pension. It is this letter which was

put to challenge by filing Interlocutory Application No.1 of

2024 in the present writ petition. The petitioner also sought

quashing of the consequential PPO No. 202411141018PO/GPO

No. 202411141018GO dated 09.04.2024, by which reduced

pension and gratuity has been fixed.

3. Before adjudicating the legality of the impugned

action and the order, it would be apt to summarize the short

facts for better appreciation.

4. The petitioner was initially appointed as Clerk-

cum-Accountant in the office of Adult Education Project,

Goriakothi, District-Siwan on 06.02.1985. Subsequently, the

petitioner and other identically situated Class-III as well as

Class-IV employees including the Supervisors, who were

employed under the Mass Education Directorate, were

retrenched w.e.f. 01.10.2001, which order was put to challenge Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

and finally the petitioner along with others were absorbed under

Memo No. 582 dated 20.05.2005 in different departments of the

State. The petitioner was duly absorbed in ICDS under

department of Social Welfare on 25.07.2006. The petitioner was

paid his salary on the basis of his Last Pay Certificate issued by

the Assistant Director, Non-Formal Education, West

Champaran, Bettiah and accordingly salary of the petitioner was

determined by the CDPO, Goraul and paid without any

interruption till his retirement on 31.01.2016.

5. Time to time, pay-scale of the petitioner was

revised in terms of the recommendation made by the Pay

Commission. However, notwithstanding his superannuation on

31.01.2016, when the petitioner has not been allowed his

admissible retiral benefits, he approached this Court by filing

C.W.J.C. No. 7284 of 2021 and only thereafter the concerned

department sent his pension paper and service book to the office

of the Accountant General but the same was returned to the

department with certain objection. There was repeated

communications between the CDPO and the Accountant

General with regard to the fixation of retiral benefits of the

petitioner and finally vide letter no. 318 dated 25.06.2021, the

CDPO forwarded the petitioner's application for fixation of Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

pension, which was again returned by the office of the

Accountant General, Bihar vide letter dated 09.09.2021 stating

therein that the petitioner was employed in Adult Education

Directorate on 06.02.1985 and was retrenched on 30.09.2001

and later on he was absorbed in ICDS on 25.07.2006; hence, in

view of letter no. 464 dated 28.02.2019 issued by the Education

Department, Government of Bihar, the period of retrenchment

afore-noted, shall not be counted for any financial/service

benefit in determination of pension.

6. Based upon the office objection of the Accountant

General, Bihar, the office of the CDPO, Goraul recalculated the

pay of the petitioner and sent it for approval to the District

Accounts Officer, Muzaffarpur.

7. Mr. Satyabir Bharti, learned Senior Advocate for

the petitioner has firstly taken this Court through the order dated

20.07.2006 as contained in Memo No. 2102 of the Social

Welfare Department, ICDS Directorate, Government of Bihar,

whereby the petitioner along with others were absorbed.

Referring thereto, it is submitted that it was specifically

prescribed that though the employees would not be entitled for

seniority based upon the past services and their absorption shall

be treated as new appointment, however, their past services Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

rendered in the Mass Education Directorate before retrenchment

shall be counted for pension. It was also directed that the salary

would be paid in accordance with the Last Pay Certificate issued

by the previous office where the employee was posted.

8. The learned Senior Advocate, thereafter, has taken

this Court through the resolution dated 15.07.2013 issued by the

Education Department, Government of Bihar, wherein in the

light of the decision of this Court dated 19.04.2011 passed in

C.W.J.C. No.20780 of 2010 along with C.W.J.C. No.20801 of

2010, it was directed that the period of retrenchment of the

employees of the Adult Education would be notionally counted

for fixation of salary after the employees absorbed in another

department. The learned Senior Advocate, placing reliance upon

the aforesaid resolution as well as the order passed by this Court

in C.W.J.C. Nos. 20780 of 2010 and 20801 of 2010, has

strenuously argued that the petitioners of the said writ petition

on being aggrieved with the order of the exclusion of their

retrenchment period between 1992 to 1998 had approached this

Court and the learned Court while setting aside the impugned

order of the Principal Secretary, Government of Bihar, directed

to consider the petitioners as continuing in service between

1992 to 1998 on notional basis only for the purpose of grant of Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

monetary benefit from 1998 onwards and post retiral monetary

benefits. It was made clear that the petitioner and other

supervisors shall not be entitled for salary of the period in any

manner and shall also not claim any seniority over other

Government servants. The period shall be counted in the service

only for personal monetary benefits of the petitioners and

nothing more.

9. The resolution of the Education Department

contained in Memo No. 1366 dated 15.07.2013, in no uncertain

terms made explicit that in compliance with the order of this

Court afore-noted, the period of retrenchment shall be counted

notionally only for the purpose of pension; hence, in any view

of the matter, the exclusion of retrenchment period for the

purpose of pension is wholly illegal and unjustified. So far the

impugned order whereby the pension of the petitioner has been

slashed down by including the period of retrenchment, is wholly

misconceived, inasmuch as the same is based upon irrelevant

and incorrect facts. The letter dated 20.12.2018, would reveal

that the Director, Mass Education by misinterpreting the

judgment of the Hon'ble Supreme Court in SLP No. 7358 of

2018 have requested the Additional Chief Secretary, Social

Welfare Department not to consider the period of retrenchment Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

from 2001 to 2006-07 for the purpose of any service

benefit/pension etc. The recommendation, in fact, is contrary to

resolution of the State Government notified on 15.07.2013. It is

further clarified that SLP No. 7358 of 2018 was with respect to

payment of salary for retrenchment period from 2001 to 2006-

07 and thus any decision of the Apex Court in the said matter

has no relevance to the issue involved in the present writ

petition. It is further urged that the order passed in LPA No.

2307 of 2016 arising out of C.W.J.C. No. 22208 of 2018, which

was the subject matter in SLP No. 7358 of 2018 was only with

respect to salary for the period of retrenchment, which was

adjudicated and finally the order of this Court came to be set

aside by the Hon'ble Supreme Court. The petitioner's claim is

confined to determination of pension on the basis of notionally

counting the period of retrenchment from 2001 to 2006-07 and

has no concern with the salary for the period in question.

10. Mr. S.K. Mandal, learned Standing Counsel No.3,

dispelling the afore-noted contention has submitted that the

issue involved and the relief sought for by way of interlocutory

application in the present case came to be set at rest by the Apex

Court. The Director, ICDS, Bihar, Patna vide letter dated

15.01.2019 addressed to all the District Officer, highlighting Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

therein the order dated 29.10.2018 of the Hon'ble Supreme

Court passed in SLP No. 7358 of 2018, explicitly held that the

period of retrenchment of adjusted employees from 2001 to

2006-07 should not be counted for any kind of salary/pension

purpose. In this regard, Memo no. 3094 dated 20.12.2018 of the

Director Education Department, Government of Bihar has also

been issued prescribing therein the period of retrenchment shall

not be counted in the light of the order of the Hon'ble Supreme

Court. In compliance with the afore-noted resolution and the

order of the Apex Court, the pension of the petitioner came to be

fixed by the Accountant General, Bihar, Patna, and accordingly

issued the admissible PPO/GPO. In no circumstances, the

services of the petitioner for retrenched period for the year 2001

to 2006-07 is countable for retiral benefit(s).

11. This Court has anxiously heard the learned

Advocate for the respective parties and also perused the

materials available on record.

12. Having gone through the Bench decision of this

Court in C.W.J.C. No.20780 of 2010 along with C.W.J.C.

No.20801 of 2010, there is no iota of confusion that the issue

before this Court was with respect to continuation of service for

the period between 1992-1998, during which services of the Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

petitioners of the said writ petition were retrenched. The learned

Court after taking note of Rule 103(d) of the Bihar Pension

Rules, 1950 has allowed the writ petition and set aside the

impugned order with a direction to the respondent to consider

the petitioner as continuing in service between 1992-1998 on

notional basis only for the purpose of grant of monetary

benefit(s). Pursuant to the aforesaid direction, the Government

of Bihar in the department of Education came out with the

resolution as contained in Memo No. 1366 dated 15.07.2013

approving the services of retrenchment period notionally for the

purpose of pension. The said resolution still holds the field.

13. It is not in dispute that some of the petitioners of

the afore-noted writ petitions have also come up before this

Court in C.W.J.C. No. 22208 of 2013 for payment of salary for

the period from 01.10.2001 to 03.07.2007, by placing reliance

upon the decision rendered in the case of Smt. Ram Laxmi

Mishra v. The State of Bihar and Others (C.W.J.C. No. 1712

of 2002), which decision was duly affirmed up to the Apex

Court in Special Leave to Appeal (Civil) No. CC9401 of 2008;

thus the writ petition, C.W.J.C. No.22208 of 2013, also came to

be allowed vide order dated 22.08.2016, directing the

respondents to ensure payment of salary to the petitioners of the Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

said writ petition for the period 01.10.2001 to 03.07.2007,

which order also subsequently got affirmed by the learned

Division Bench of this Court in LPA No. 2307 of 2016.

However, when the legality of the order of this Court were

questioned before the Supreme Court by the Government of

Bihar in SLP (C) No. 7358 of 2018, the Hon'ble Apex Court on

being found the case of Smt. Ram Laxmi Mishra (supra)

distinguishable on facts, has been pleased to allow the appeal

and set aside the impugned judgment and order passed by the

learned Division Bench of this Court in L.P.A. No. 2307 of 2016

and dismissed the C.W.J.C. No. 22208 of 2013.

14. Having gone through all the orders discussed

hereinabove, this Court is of the opinion that the issue involved

in C.W.J.C. No. 22208 of 2013 as well as L.P.A. No. 2307 of

2016 was only confined to the salary of the petitioners for the

period of retrenchment from the year 2001-2006-07. There is no

adjudication on the issue which has already been given a quietus

in the earlier round of litigation in C.W.J.C. No. 20780 of 2010

along with C.W.J.C. No.20801 of 2010. Consequent thereto, the

Government has come out with the resolution as contained in

Memo No. 1366 dated 15.07.2013 extending approval to the

period of retrenchment for the purpose of fixation of pension. Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

15. So far the period from 16.06.2013 to 05.12.2014 is

concerned, the petitioner specifically contended that he was all along on

duty in the period afore-noted, which has not been denied by the

answering respondents, hence, this Court does not find any merit in such

objection.

16. In view of the aforesaid facts, this Court is of the opinion,

that the order of the Director, ICDS, Bihar, Patna as contained in Letter

no. 315 dated 15.01.2019 as also the letter as contained in Memo no.

3094 dated 20.12.2018 issued by the Director Education Department,

Government of Bihar, are wholly misconceived to the extent whereby the

respondents have excluded the period of retrenchment while making

fixation of pension of the petitioner, especially in view of the order of

absorption as contained in Memo No.2102 dated 20.07.2006 as also the

consequential resolution dated 15.07.2013, which are explicitly clear and

hold the field.

17. In view thereof, this Court finds the impugned

order as contained in Memo No. PEN-14-2146/2022-23 dated

23.02.2023 unsustainable in law as well as on facts, and are

hereby set aside. The respondents are directed to revisit the

matter and make proper calculation of pension of the

petitioner by counting the period of retrenchment for the

purpose of fixation of pension and send it to the office of the Patna High Court CWJC No.6957 of 2022 dt.01-05-2025

Accountant General, Bihar, Patna for issuance of fresh

PPO/GPO.

18. The writ petition stands allowed to the extent

indicated above.

(Harish Kumar, J) rohit/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          06-05-2025
Transmission Date
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter