IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1424 of 2007
1. SYED WASIMUDDIN AHMAD SON OF LATE SYED ZAMIRUDDIN
RESIDENT OF MOHALLA KABIR MOHALLA, NAWADIH ROAD, P.S.
AURANGABAD, DISTRICT AURANGABAD.
2. MAZHAR ALAM SON OF HASAN IMAM, RESIDENT OF MOHALLA
NAWADIH, P.S. AURANGABAD, DISTRICT AURANGABAD.
Versus
1. THE STATE OF BIHAR
2. SECRETARY CUM INSPECTOR GENERAL OF REGISTRATION,
PATNA, BIHAR.
3. DISTRICT MAGISTRATE, AURANGABAD.
4. DISTIRCT MAGISTRATE, NAWADA.
5. DISTRICT SUB-REGISTRAR, AURANGABAD.
6. DISTRICT SUB-REGISTRAR, NAWADA.
-----------
02. 28.07.2011 Learned counsel for the petitioners is permitted
to correct the averments made in paragraph-5 of the writ
petition as counsel states that petitioner no.1 joined the post
of Extra Clerk in the office of the District Sub-Registrar,
Aurangabad with effect from 16.5.1983.
2. Learned counsel for the petitioner has filed
supplementary affidavit in which statement has been made
that petitioner no.2 passed the departmental accounts
examination in the year 2006, which is taken on record.
3. This writ petition has been filed stating that
petitioners joined the office of the District Sub-Registrar,
Aurangabad on the post of Extra Clerk with effect from
16.5.1983 and 7.5.1983 respectively. In consideration of the
satisfactory service rendered by both the petitioners they
were appointed as lower division clerk with effect from
1.7.2004 and joined the office of the District Sub-Registrar,
2
Lakhisarai.
4. It is submitted on behalf of the petitioners that
till date they are serving as lower division clerk and have
not been considered for any promotion including time
bound promotion/ACP benefit. It is further submitted that
period of service rendered as Extra Clerk is also to be taken
into account for grant of time bound promotion/ACP
benefit.
5. Let the petitioners represent before the
competent authority for grant of time bound
promotion/ACP benefit by filing representation annexing a
copy of this order. Representation praying inter alia for
grant of time bound promotion/ACP benefit be considered
by the competent authority, as early as possible, in any case
within three months from the date of its receipt. It goes
without saying that if petitioners are allowed promotion
they be paid the financial benefit accruing therefrom within
the same time.
6. The writ application is, accordingly, disposed
of.
( V. N. Sinha, J.)
Rajesh/