High Court Patna High Court - Orders

Dr.Ram Ashray Singh vs The State Of Bihar &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Dr.Ram Ashray Singh vs The State Of Bihar &Amp; Ors on 1 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.13161 of 2003
                  DR.RAM ASHRAY SINGH, son of late Jangi Singh, presently
                  residing at mohalla Bhaisasur, Dental Clinic near Animal
                  Husbandary Hospital, P.S. Bihar, District Nalanda at
                  Biharsharif.
                                                    Versus
           1.   THE STATE OF BIHAR through the Commissioner Cum Secretary, Medical
                Education and Family Welfare, Department of Health, Government of Bihar,
                Vikas Bhawan, Secretariate, Bailey Road, Patna.
           2.   The Director-in-Chief, Medical Education & Family Welfare, Department of
                Health, Government of Bihar, vikas Bhawan, Secretariat, Bailey Road, Patna.
           3.   The Civil surgeon, Nalanda at Biharsharif.
           4.   The Accountant General, Bihar, Virchand Patel Path, Patna.
                                                  -----------

3 1.10.2010 No one appears for the petitioner.

Prayer of the petitioner in this writ application reads as

follows:-

“That this writ application is directed for
issuance of an appropriate writ/ writs, direction/
directions, order/ orders and command the
respondents to given him the benefits of senior
Selection Grade scale and/or Second Time bound
promotion scale after determination of last pay scale
(L.P.C.) in the said scale and make payment of
differential amount of gratuity, differential amount
of leave salary, differential amount of regular
pension from the date of retirement i.e. on
31.01.1997.”

As with regard to the aforementioned prayer the

respondents in their counter affidavit have explained that the

petitioner has already been promoted in the junior selection grade

w.e.f. 1.4.1997 and his time bound promotion is also under active

consideration.

That being so, this Court would direct the respondent

to ensure that the necessary decision with regard to time bound

promotion of the petitioner, if not already taken, must be taken
2

within a period of six months and the petitioner should also be

extended the monetary benefits to which he becomes entitled upon

grant of such time bound promotion.

With the aforementioned observations and directions

this application is disposed of.

Abhay Kumar                                         ( Mihir Kumar Jha, J.)