Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Bihar & Ors Vs. Bihar Rajya Sahkarita Prabandhak Seva Sangh, Patna, & Ors [1998] INSC 426 (20 August 1998)
1998 Latest Caselaw 426 SC

Citation : 1998 Latest Caselaw 426 SC
Judgement Date : Aug/1998

    

State of Bihar & Ors Vs. Bihar Rajya Sahkarita Prabandhak Seva Sangh, Patna, & Ors [1998] INSC 426 (20 August 1998)

K. Venkataswami, S. Rajendra Babu K. Venkataswami, J.

ACT:

HEAD NOTE:

Aggrieved by the direction given by the High Court in CWJC No. 2312 of 1991 directing the State Government to absorb Co-operative Managers against the equivalent posts in any other departments of the State Government in terms of the State Government's decision dated 6.9.86, this appeal by special leave has been preferred.

This court, after hearing learned senior counsel appearing for the appellants for some time, passed an order on 4.3.98 for the consideration of the Government in the light of the human problem that arose out of the judgment under appeal, which reads as follows :- "I.A. NO. 5 for intervention is allowed.

We have heard Mr. S.B. Sanyal, learned senior counsel for the appellants, for some time.

Having regard to the fact that the respondents in whose favour the judgment under appeal has been given directing the absorption of persons appointed in the year 1973 and also having regard to the fact that some persons similarly situated having been absorbed pursuant to orders of Court, we think that the Government can consider a via media in the following lines :-

(1) Those who are in actual service as paid Managers will be continued till they are absorbed in accordance with law as and when vacancies arise in various Government Departments and wherever necessary relaxing the age to the extent possible. Wherever the age relaxation is not possible, for example, if the candidate is above 50, such candidates will be allowed to continue as Paid Managers till they reach the age of superannuation on the same terms and conditions on which they are now continuing.

(2) Those who appeared in the examination but could not succeed or could not get selected, they will also be continued as Paid Managers on the same terms and conditions and such candidates can also be permitted to sit for the subsequent examinations.

The Statement Government will also produce the recommendation, in particular, the list of names sent for absorption in various departments which is referred t in the earlier Division Bench judgment in paragraph 38.

To consider the suggestion and comply with the direction, learned counsel wants some time to get instructions.

List on 22.4.1998 as part- heard." Mr. Sanyal, learned senior counsel appearing for the appellants, informed the Court on the next date of hearing that the Government have accepted the suggestions given by this Court in its order dated 4.3.98 and accepting the said suggestions, an additional affidavit was also filed on 17.4.98. In the additional affidavit, it is stated as follows :- "1. That I am working as Deputy Registrar in the Department of Co- operative, Government f Bihar, Patna, and I am dealing the above mentioned case in my official capacity and as such I am well acquainted with the facts and circumstances of the case. I have been authorised by the Secretary, Department of Co-operative, Government of Bihar, to swear an affidavit on behalf of the State.

2. That this affidavit is filed in compliance with the Order dated 4.3.1998, the Hon'ble Supreme Curt desiring via media to resolve the differences.

3. That irrespective of the change in policy decision with the Government dated 17.7.1991 as per letter of the Deputy Secretary to the Government, Deptt. of Personnel and Administrative Reforms, to the Secretary, Co-operative Department (page - 86 f the S.L.P. paper book) the paid managers of the Society being not a government servant their direct appointment as Government employees by excluding the eligible candidates of the said appointment, is not possible in view of Article s 14 and 16 of the Constitution and statutory rules and regulations relating to recruitment in the Government employment.

4. That this Hon'ble Curt taking humane approach desired :

a) the paid managers will be continued till their absorption in accordance with the law as wans when vacancies arise in various Government departments by relaxing the age to the extent possible.

b) wherever the age relaxation is not possible they will continue as paid managers till the age of superannuation on same terms and conditions on which they are now continuing.

c) the paid managers who filed to pass the examination of recruitment as required to be held by Public Service Commission they will be given opportunity to sit for subsequent examination and till they pass the examination they will continue as paid managers on same terms and conditions.

5. That the State Government has considered the desire of this Hon'ble Court's order dated 4.3.1998 and is agreeable to resolve the dispute as suggested by the Court.

6. That the State Government is prepared to relax the age for appearing in General Competitive Examination conducted by Bihar Public Service Commission for filling up the vacancies of Class- III post upto the age of 50 years.

7. They will be able to avail three such examination to make them eligible for appointment to make them eligible for appointment. This decision has been communicated by the Personnel and Administrative Reforms Department who are incharge of the recruitment to the Government employment to Bihar Public Service Commission by letter no. 3918 dated 11.4.1998. That the letter no. 3918 dated 11.4.1998 is annexed herewith and marked as Annexure -A to this Affidavit.

8. That the paid managers, who do not qualify for recruitment in Government Employment in accordance with law their service as paid managers, will continue on same terms and conditions as is now prevailing, the same will be the fate of the paid managers who failed in all three examination referred above.

9. That the recommendation referred to in the paragraph 38 of the Division Bench Judgment finds place at page 83 of the S.L.P. paper book. The alleged decision of the Chief Minister referred to in this letter dated 6.9.1986 (page 83 of the S.L.P. paper book) is in reality in a negotiation and discussion with the union of the paid managers, and English translation of the Minutes of Discussion is annexed herewith and marked as Annexure -B to this Affidavit.

10. That the list of the paid managers which was forwarded on 6.9.1986 for adjustment (recruitment) as per rules of the Government are annexed herewith and marked as Annexure -C to this Affidavit.

11. That in short the Government is agreeable to give effect to the suggestion contained in the order dated 4.3.1998 passed by this Hon'ble Court." Though the learned counsel appearing for the respondents, in particular Mr. Rakesh Dwivedi, learned Senior Advocate, after some arguments, substantially agreed with the concession shown by the State Government in the additional affidavit, pointed out that the respondents, who have been functioning as Paid Managers of various Co- operative Societies from 1974 onwards, cannot be asked to sit for examination in competition with young new entrants for the purpose of absorption. In other words, the respondents having regard to their age and other family problems, may not be in a position to compete with the youngesters/new entrants. Therefore, it was submitted on behalf of the respondents that they must be treated as a separate category and if at all, a separate examination must be held for them top find out their suitability for absorption.

Mr. Sanyal, learned senior counsel for the appellants, submitted that any such further concession should not prejudice the interest of new entrants as otherwise it will amount to violation of Articles 14 and 16 of the Constitution.

The submissions made on behalf of the appellants and respondents deserve consideration, but some solution must be found out.

On the peculiar facts of this case, were are of the view that the following addition to the acceptance of the State Government as expressed in the additional counter affidavit filed on 17.4.98 would meet the ends of justice.

A reasonable number of posts available - including even there in the process of recruitment - be set apart for being filled up by the Respondents. A separate recruitment test/examination be held. They cannot be asked to take the same examination prescribed for fresh candidates for entering the Government service. The question paper (s) for the eligible respondents must be so prepared bearing in mind the conditions of the respondents such as age, past service, etc. After taking such examination (s), the eligible respondents may be absorbed subject to reasonable conditions as to their past service, seniority and pension.

In the result, we dispose of this appeal accepting the additional affidavit filed by the appellants with the addition or modification as mentioned above. We hope that the appellants would take steps as early as possible in the light of this Judgment to absorb the respondents. No costs.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter