High Court Patna High Court - Orders

Shashi Bhushan Sharma vs The State Of Bihar &Amp; Ors on 12 August, 2010

Patna High Court – Orders
Shashi Bhushan Sharma vs The State Of Bihar &Amp; Ors on 12 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.4658 of 2010

1. SHASHI BHUSHAN SHARMA S/O LATE RAM ROOP SHARMA R/O BELAN
BAZAR, P.S. KOTWALI, DISTT.- MUNGER, AT PRESENT POSTED AS DY.
S.P.(TRAFFIC), DISTT.- PATNA
                       Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY, GOVT. OF
BIHAR, PATNA
2. THE CHIEF SECRETARY, GOVT. OF BIHAR, PATNA
3. PRINCIPAL SECRETARY, DEPARTMENT OF HOME, GOVT. OF BIHAR, PATNA
4. DIRECTOR GENERAL OF POLICE, GOVT. OF BIHAR, PATNA
5. SECRETARY, DEPARTMENT OF HOME (POLICE), GOVT. OF BIHAR, PATNA
6. JOINT SECRETARY, DEPARTMENT OF HOME (POLICE), GOVT. OF BIHAR,
PATNA
7. DEPUTY SECRETARY, DEPARTMENT OF HOME (POLICE), GOVT. OF BIHAR,
PATNA
8. BIHAR PUBLIC SERVICE COMMISSION THROUGH ITS CHAIRMAN, BAILEY
ROAD, PATNA
9. CHAIRMAN, BIHAR PUBLIC SERVICE COMMISSION, BAILEY ROAD, PATNA
10. SECRETARY, BIHAR PUBLIC SERVICE COMMISSION, BAILEY ROAD, PATNA
                                 -----------

03. 12.08.2010 Heard learned counsel for the petitioner,

learned counsel for the State and also learned counsel

for the Bihar Public Service Commission.

Learned counsel for the petitioner very fairly

submits that the respondents have issued him a show

cause notice for cancellation of the promotion granted

to him in the rank of Dy. S.P.

The petitioner proposes to file a reply to the

same.

The limited relief sought for at this stage is

to direct the respondents to dispose off the matter at an

early date by a reasoned and speaking order. Leave is

sought the reafter to withdraw the writ petition.

The show cause notice specified a time limit
2

of 15 days to respond. If the petitioner has filed his

reply or files the same within 15 days from today, the

respondents are directed to consider the same and

dispose it off appropriately by a reasoned and speaking

order in accordance with law within a maximum period

of three months from the date of receipt/production of

a copy of this order, so that judicial review of the order,

if necessary, may be facilitated.

The application is dismissed as withdrawn.

P.K.                              (Navin Sinha, J.)