High Court Patna High Court - Orders

Dr.(Smt.)Anju Karn vs The State Of Bihar &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Dr.(Smt.)Anju Karn vs The State Of Bihar &Amp; Ors on 26 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.1578 of 2006
     DR.(SMT.)ANJU KARN w/o Late Dr. Binod Pd. Karn, resident of Nawratan Hata,
     Purnea, P. O. and P. S. and District- Purnea.... Petitioner.
                                            Versus
     1. THE STATE OF BIHAR
     2. Commissioner-cum-Secretary Department of Health, Govt. of Bihar, Patna.
     3. Under Secretary Department of Health, Govt. of Bihar, Patna.
     4. Civil Surgeon-cum-Chief Medical Officer, Katihar, District- Katihar.
                                                     ... Respondents.
                                    -----------

2 26.08.2010 In view of the fact that the husband of the

petitioner was appointed on Medical Officer in the year 1988

and that his first time bound promotion could have become

due only in the year 1998, there would be no question of

considering the grant of first time bound promotion of the

husband of the petitioner in view of the fact that the said

scheme of time bound promotion was withdrawn w.e.f.

1.1.1996.

The submission of learned counsel for the

petitioner that the husband of the petitioner who died in the

year 2003 would be entitled for grant of ACP, being not

subject matter of this writ application, this court is not

supposed to make any pronouncement over the same.

With the aforementioned observation and

direction, this writ application is dismissed.

kanchan.                                                  ( Mihir Kumar Jha, J.)