High Court Patna High Court - Orders

Bishwa Nath Choudhary vs The State Of Bihar & Ors on 20 July, 2011

Patna High Court – Orders
Bishwa Nath Choudhary vs The State Of Bihar & Ors on 20 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.8373 of 2011
                   Bishwa Nath Choudhary
                                         ...Petitioner
                              Versus
                   1. The State Of Bihar
                   2. The Principal Secretary, Nagar Vikash Department, Patna
                   3. Municipal Commissioner, Patna Municipal Corporation, Patna
                                       ...Respondents
                       For the petitioner : Mr. K. L. Srivastava
                       For respondent no.3 :Mr. Satyavrat Verma
                                      -----------

03. 20.07.2011 Heard learned counsel for the petitioner and

respondent no.3.

Petitioner seeks a direction upon the respondents to

grant him the benefit of the Assured Career Progression (ACP)

Scheme on completion of 12 years and 24 years of services.

According to him, he completed 12 years of service on 9.8.1999

and 24 years of service on 01.05.2008.

Both parties have taken a very fair stand before this

Court.

Learned counsel for the petitioner submits that

petitioner would be raising the aforesaid grievance(s) before

respondent no.3 by filing a detailed representation which may be

directed to be considered and disposed of within stipulated

period.

Mr. Verma appearing on behalf of Patna Municipal

Corporation, submits that if any such representation is filed, the

said respondent shall consider and dispose of the same in

accordance with law by a reasoned order.

Having heard both parties, this Court disposes of the

present application by the following order:
2

“Let the petitioner file a detailed
representation supported by all documents in his
possession together with a copy of the present order
within four weeks before respondent no.3 (Municipal
Commissioner, Patna Municipal Corporation, Patna). If
any such representation is filed in the manner aforesaid,
respondent no.3 shall consider and dispose of the same
in accordance with law within six weeks of its filing.
If the order disposing of the application admits the
claim of the petitioner, then the authority shall ensure
that the said benefit(s) are made available to the
petitioner as quickly as possible.”

( Kishore K. Mandal )
hr