High Court Patna High Court - Orders

Ganori Mandal vs The State Of Bihar &Amp; Ors on 24 June, 2010

Patna High Court – Orders
Ganori Mandal vs The State Of Bihar &Amp; Ors on 24 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.537 of 2010
                1. GANORI MANDAL S/O LATE SINGESHWAR MANDAL R/O VILL.-
                BERAIN, P.S.- SHAHKUND, DISTT.- BHAGALPUR
                                  Versus
                1. THE STATE OF BIHAR THROUGH PRINCIPAL SECRETARY
                BUILDING CONSTRUCTION DEPARTMENT, BIHAR, PATNA
                2. SUPERINTENDING ENGINEER           BUILDING CONSTRUCTION
                DEPARTMENT, BHAGALPUR CIRCLE, BHAGALPUR
                3. EXECUTIVE ENGINEER               BUILDING CONSTRUCTION
                DEPARTMENT, BHAGALPUR
                4. TREASURY OFFICER BHAGALPUR TREASURY, BHAGALPUR
                5. SRI HARE RAM SINGH, SUPERINTENDING ENGINEER
                BHAGALPUR CIRCLE, BHAGALPUR
                6. SRI RAKESH KUMAR, EXECUTIVE ENGINEER           BUILDING
                CONSTRUCTION DIVISION, BHAGALPUR

2   24.6.2010

Petitioner’s prayer is for quashing of the part of the

order No.40 dated 10.10.2009 passed by the Superintending

Engineer, Building Construction Department, Bhagalpur,

whereby his pay fixation on account of granting first

Assured Career Progression with effect from 9.8.1999 has

been done in a lower scale. Further prayer is for quashing

of order contained in memo no. 2132 dated 3.11.2009 and

order contained in memo no. 2193 dated 9.11.2009 passed

by the Executive Engineer, Building Construction

Department, Bhagalpur, whereby a direction has been issued

for recovery of Rs. 30,174/- from the pension of the

petitioner on account of wrong fixation of pay, and wrongly

assuming that the petitioner has been paid excess amount as

salary.

-2-

Petitioner’s case is that his pay fixation as well as

pension fixation was correctly done and there was no

reason for reducing it even after granting the benefit of first

and second ACP to the petitioner.

Counsel appearing for the State is directed to seek

instruction and file counter affidavit, for which four weeks’

time is allowed.

Put up for admission after four weeks’, retaining its

position.

Till disposal of this application recovery from the

pension of the petitioner shall remain stayed.

(Mridula Mishra,J.)

A.kumar