High Court Patna High Court - Orders

Dr.Arvind Kumar & Ors vs The State Of Bihar & Ors on 13 September, 2011

Patna High Court – Orders
Dr.Arvind Kumar & Ors vs The State Of Bihar & Ors on 13 September, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.3359 of 2007
           1. Dr. Arvind Kumar, son of Late Akhila Nand Prasad, resident of
              313, Parag Apartment, New Patliputra Colony, P.S. Patliputra, in
              the town and District of Patna
           2. Akhilesh Kumar Sinha, son of Late Triloki Nath Verma, resident
              of C/7, Road No.2, Vijay Nagar, Hanuman Nagar, P.S. Patrakar
              Nagar, Patna
           3. P.K. Verma, son of Chandra Prakash Verma, resident of C-C/44,
              People's Co-operative Kankarbagh, P.S. Kankarbagh, Patna,
              District Patna
           4. Dr. Harnedra Prasad, son of Late Dhananjay Prasad, resident of
              North Shrikrishnapuri, P.S. Shrikrishnapuri, District Patna
           5. Bani Brat Dawn, son of Late Bindu Shekhar Daw, resident of
              Vikas Bhawan, Madhubani, P.S. Madhubani, District Madhubani
           6. Dip Chand Prasad, son of Dasrath Sao, resident of Sirdala, P.S.
              Sirdala, District Nawada
           7. Mohan Prasad, son of Late Algu Sah, resident of Professor
              Colony, North Shastrinagar, P.S. Shastrinagar, Distt.- Patna
           8. Arjun Prasad, son of Late Reghunandan Raut, resident of Noawan,
              P.S. Nowan, District Nalanda
           9. Mritunjay Prasad Sinha, son of Late Nand Lal Verma, resident of
              Krishana Apartment, Boring Road, P.S. Shrikrishnapuri, District
              Patna          ...                 ....                ..    Petitioners
                                    Versus
           1. The State Of Bihar
           2. The Secretary, Planning & Development Department, Govt. of
              Bihar, Patna
           3. The Commissioner-cum- Secretary, Finance Department, Govt. of
              Bihar, Patna
           4. The Commissioner-cum Secretary, Department of Personnel and
              Administrative Reforms, Govt. of Bihar, Patna ... Respondents
                                   -----------

02/ 13.09.2011 Heard learned counsel for the petitioners and the

State.

Petitioners are the holders of the isolated Group-

A post. They have filed this writ petition for a direction to

the State- respondents to consider their case for issue of
2

special order for grant of A.C.P. benefits to the holder of

isolated Group-A post.

It is admitted by the counsel for the petitioners

that so far no special order granting A.C.P. benefits to the

holder of isolated Group-A post has been issued.

As till date no special order granting A.C.P.

benefits to the holder of isolated Group-A post has been

issued, no right, in my opinion, has accrued in favour of

the petitioners for grant of A.C.P. benefits.

The writ petition is, accordingly, disposed of.

Petitioners, however, shall be at liberty to

represent before the competent authority of the State

Government for issue of special order granting A.C.P.

benefits to the holder of isolated Group-A post.

Arjun/                                      ( V. N. Sinha, J.)