IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No.4164 of 2011
Yogendra Prasad Singh ... ... Petitioner
Versus
The State of Jharkhand & ors. ... ... Respondents
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. L.K. Singh, Advocate
For the State : J.C. to S.C.I.
-----
02/05.09.2011
. Heard learned counsel appearing for the petitioner and learned
counsel appearing for the State .
Learned counsel appearing for the petitioner submits that the
petitioner while was posted as Junior Engineer, Ganga Pump Canal Division,
Sahibganj, got retired on 31.07.2010, but the petitioner, during his service
tenure, was not granted benefits of ACP as well as MACP and, therefore, the
petitioner did represent the matter before the government upon which under
Secretary (Administration), Water Resources Department, Govt. of Jharkhand,
asked the Chief Engineer, Water Resources Department, Deoghar to do
needful in the matter of grant of ACP and MACP to the petitioner and then sent
the proposal before him but the Chief Engineer, did not take any decision
rather sat tight over the matter and, therefore that necessitated filing this writ
application.
In view of the facts and circumstances ,as stated above, this writ
application is disposed of directing the respondent No.4-Chief Engineer, Water
Resources Department, Deoghar to take a decision in the light of the letter of
the Under Secretary, Water Resources Department, Govt. of Jharkhand, as
contained in Memo No.3337 dated 26.10.2011, within a period of four weeks
from the date of receipt/production of a copy of this order.
(R.R. Prasad, J.)
Ravi/