IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No. 11158 of 2006
BISHNU DEO SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
04. 05.04.2011 No one appears for the petitioner.
Counsel appearing for the State has filed
Counter Affidavit on behalf of District Magistrate,
Sheikhpura.
In the Counter Affidavit filed on behalf of
Respondent No. 3, it has been stated that the
petitioner has already been given benefit of A.C.P.
along with other benefits, vide Memo No. 94, dated
16.03.2007. In the list of employees, who have been
granted A.C.P., the name of petitioner has
mentioned at serial no. 18. The payments of
financial benefits have been made to the petitioner
vide Bill No. 53/2008-09. It has also been stated
that second A.C.P. has also been allowed to the
petitioner and all financial benefits, accruing out of
that, have been paid to the petitioner.
Since grievance of the petitioner has already
been redressed, this application is disposed of.
SKM (Mridula Mishra, J.)