High Court Patna High Court - Orders

Sohan Raut vs The State Of Bihar &Amp; Ors on 5 October, 2010

Patna High Court – Orders
Sohan Raut vs The State Of Bihar &Amp; Ors on 5 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.4323 of 2010
             1. SOHAN RAUT S/O LATE MUNI LAL R/O MOH.- TOPKHANA
                BAZAR, P.S.- MUNGER, DISTT.- MUNGER, PRESENTLY POSTED
                AS HEAD CLERK P.W.D. EXECUTIVE ENGINEER, OFFICE, ROAD
                DIVISION, MUNGER, DISTT.- MUNGER
                                  Versus
        1.    THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY
              ROAD CONSTRUCTION DEPTT. GOVT. OF BIHAR, PATNA
        2.    THE CHIEF ENGINEER, ROAD CONSTRUCTION DEPTT. GOVT. OF
              BIHAR, PATNA
        3.    THE CHIEF ENGINEER, ROAD CONSTRUCTION DEPTT. GOVT. OF
              BIHAR, PATNA
        4.    THE SUPERINTENDING ENGINEER, P.W.D. EAST BIHAR CIRCLE,
              BHAGALPUR
        5.    THE EXECUTIVE ENGINEER ROAD DIVISION, MUNGER, DISTT.-
              MUNGER
                                 -----------

02. 05.10.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The submission is that the petitioner has

filed repeated representations to be considered for

grant of A.C.P.

Let the representation of the petitioner be

disposed off by a reasoned and speaking order within a

maximum period of three months from the date of

receipt/production of a copy of this order.

It is expected that if the respondents find

justification in the claim, or any part of the claim,

necessary consequential orders and the legitimate

payments shall be made within the same period.

The application stands disposed.

      P.K.                                      ( Navin Sinha, J.)