IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4685 of 2010
1. MD. SHAMSE ALAM S/O LATE SK. SERAJUL HAQUE R/O VILL.-
JAKATIA, P.S.- MAJHOLIA, P.S.- MAJHOLIA, DISTT.- WEST
CHAMPARAN, AT PRESENT S.I. OF POLICE (UNDER SUSPENSION),
POLICE LINE, DISTT.- PATNA, BIHAR
Versus
1. THE STATE OF BIHAR THROUGH DIRECTOR GENERAL OF
POLICE GOVT. OF BIHAR, PATNA
2. THE SENIOR SUPERINTENDENT OF POLICE BIHAR, PATNA
-----------
2. 29.10.2010 Heard learned counsel for the petitioner and
the State.
The limited submission is for a direction to
decide the petitioner’s representation for enhancement
of his subsistence allowance as provided under Rule
10 of the Bihar C.C.A. Rules, 2005.
Let the representation of the petitioner be
disposed off by a reasoned and speaking order within
a maximum period of one month from the date of
receipt/production of a copy of this order.
Needless to state that if the respondents find
justification in the claim or in any part of the claim
necessary consequential order shall be passed within
the aforesaid period.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J.)