High Court Patna High Court - Orders

Binod Kumar Jha vs The State Of Bihar &Amp; Ors on 13 August, 2010

Patna High Court – Orders
Binod Kumar Jha vs The State Of Bihar &Amp; Ors on 13 August, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.11290 of 2010
      1. BINOD KUMAR JHA S/O LATE LILA KANT JHA R/O HARARI, P.S. RUDRAPUR,
      DISTT. - MADHUBANI, PRESENTLY POSTED AS UNDER SECRETARY CABINET
      SECRETARIAT DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
                                           Versus
      1. THE STATE OF BIHAR
      2. THE CHIEF SECRETARY, GOVERNMENT OF BIHAR, PATNA
      3. THE PRINCIPAL SECRETARY, GENERAL ADMINISTRATION DEPARTMENT,
      GOVERNMENT OF BIHAR, PATNA
      4. THE ADDL. SECRETARY, GENERAL ADMINISTRATION DEPARTMENT GOVT. OF
      BIHAR, PATNA
      5. THE JOINT SECRETARY, GENERAL ADMINISTRATION DEPARTMENT GOVT. OF
      BIHAR, PATNA
      6. THE DY. SECRETARY, GENERAL ADMINISTRATION DEPARTMENT, GOVT. OF
      BIHAR, PATNA
                                        -----------

2. 13.08.2010 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

Learned Counsel for the petitioner submits that he has

filed a supplementary affidavit on 6.8.2010. The same is not

available on record. The Court therefore requested the Counsel

to make available his copy for perusal so as not stall the

proceedings on that ground. The office is directed to trace the

supplementary affidavit and place the same on record.

Learned Counsel for the petitioner submits that he only

seeks an appropriate direction to the respondent no. 3 to

consider the representations dated 28.7.2010 and 3.8.2010 at

Annexure 9 series to the supplementary affidavit in continuation

of earlier representations also submitted to consider his case for

grant of second ACP and promotion to the senior selection grade

with effect from the date when his juniors have been granted the

same.

Let the respondent no. 3 consider the representations and

grievances of the petitioner and dispose it by a reasoned and

speaking order within a maximum period of three months from

the date of receipt and/or presentation of a copy of this order.
If the respondents find justification in the claim or any

part of the claim it is expected that necessary consequential

orders shall be issued simultaneously within the same period.

The writ application stands disposed.

Snkumar/-                                      (Navin Sinha,J.)