High Court Patna High Court - Orders

Rajendra Prasad Singh vs The State Of Bihar & Ors on 10 August, 2011

Patna High Court – Orders
Rajendra Prasad Singh vs The State Of Bihar & Ors on 10 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Civil Writ Jurisdiction Case No.1847 of 2007
              Rajendra Prasad Singh, SON OF LATE BASUDEO PRASAD SINGH,
              RESIDENT OF VILLAGE- GOVINDPUR, POLICE STATION-
              SANGRAMPUR, DISTRICT- MUNGER. AT PRESENT POSTED AS
              A.S.I. POLICE S.K.PURI, P.S. PATNA :---PETITIONER.
                                                Versus
              1. The State Of Bihar
              2. THE SECRETARY, DEPARTMENT OF HOME, BIHAR, PATNA.
              3. THE DIRECTOR GENERAL OF POLICE, BIHAR, PATNA.
              4. THE I.G. OF POLICE (ADMINISTRATION), BIHAR, PATNA.
              5. THE D.I.G. OF POLICE (HUMAN RIGHT) BIHAR, PATNA.
              6. THE D.I.G. OF POLICE (ZONAL) BIHAR, PATNA.
              7. THE SECRETARY, DEPARTMENT OF HOME, JHARKHAND,
                 RANCHI.
              8. THE DIRECTOR GENERAL OF POLICE, JHARKHAND,
                 RANCHI.
              9. THE INSPECTOR GENERAL OF POLICE, RAIL, RANCHI. :---
                 RESPONDENTS.

                                  ----------------------------------

2. 10.08.2011. During the pendency of the writ petition

petitioner superannuated while serving on the

post of A.S.I. in the Bihar Police. Earlier he had

filed this writ petition praying, inter alia, to direct

the State-respondents to consider his case for

promotion as Sub-Inspector of Police on the

ground that his junior colleagues have been so

promoted with effect from 20.8.1994. Such

statement has been made in paragraph 5 of the

writ petition. The writ petition, however, does not

disclose the name of the junior colleagues who

have been promoted as Sub-Inspector of Police

with effect from 20.8.1994.

In the circumstances, I dispose of the writ
2

petition directing the petitioner to file a

representation before the Director General-cum-

Inspector General of Police, Bihar giving the

names of his junior colleagues who have been

promoted as Sub-Inspector of Police with effect

from 20.08.1994. The representation for

promotion filed in compliance of this order be

considered and disposed of by the Director

General-cum-Inspector General of Police, Bihar in

accordance with law, as early as possible, in any

case within a period of two months from the date

of receipt of the representation along with a copy

of this order.

P.K.P.                                     (V.N.Sinha,J.)