High Court Patna High Court - Orders

Dilip Kumar Paswan vs The State Of Bihar &Amp; Ors on 28 March, 2011

Patna High Court – Orders
Dilip Kumar Paswan vs The State Of Bihar &Amp; Ors on 28 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.8477 of 2010
                     1. DILIP KUMAR PASWAN S/O SRI RAM CHANDRA
                     PASWAN R/O GHORGHAT, P.O. GHORGHAT, P.S.
                     BARIYARPUR, DISTT.- MUNGER
                                          Versus
                     1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                     SECRETARY PERSONNEL AND ADMINISTRATIVE
                     REFORMS DEPARTMENT, GOVERNMENT OF BIHAR,
                     PATNA
                     2. THE PRINCIPAL SECRETARY LAND REFORMS
                     DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
                     3. THE PRINCIPAL SECRETARY, FINANCE
                     DEPARTMENT GOVERNMENT OF BIHAR, PATNA
                     4. THE DIVISIONAL COMMISSIONER MUNGER
                     5. THE DISTRICT MAGISTRATE, JAMUI
                     6. THE ADDITIONAL COLLECTOR, JAMUI
                     7. THE DEPUTY COLLECTOR, ESTABLISHMENT, JAMUI
                     8. THE TREASURY OFFICER, JAMUI
                                    -----------

3 28.03.2011 Petitioner has filed this writ

application for a direction to the

respondents to consider his case for

promotion to the post of Head Clerk with

effect from 01.01.1996 and on the post of

Office Superintendent with effect from

01.03.1999.

Learned counsel for the petitioner

submits that the petitioner has already filed

a representation before the District

Magistrate, a copy whereof is Annexure-7 to

the writ application, which appears to have

been filed on 11.11.2009. He submits that the

representation was filed jointly with other

employees as no one had been granted
2

promotion with effect from 01.01.1996.

Considering the fact that the then

District Magistrate did not consider the case

of the petitioner and other employees of the

office for their due promotion, this Court

disposes of the writ application with a

direction to the District Magistrate, Jamui

to consider the case of the petitioner and

others, who may be eligible for grant of due

promotion to them, in accordance with law.

Such consideration must be made and

appropriate final orders in accordance with

law must be passed within three months from

the date of receipt/production of a copy of

this order.

Arvind/                         ( J. N. Singh, J.)