High Court Patna High Court - Orders

Ram Awatar Sharma vs The State Of Bihar & Ors on 11 November, 2011

Patna High Court – Orders
Ram Awatar Sharma vs The State Of Bihar & Ors on 11 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Letters Patent Appeal No.2000 of 2010
                                                    In
                              Civil Writ Jurisdiction Case No. 8661 of 2005
                 ======================================================

1. Ram Awatar Sharma S/O Late Laxuman Sharma R/O Mohalla- West
Panch Mandir, Bhagwan Bazar, P.S. & Distt.- Chapra

…. …. Appellant/s
Versus

1. The State Of Bihar

2. The Secretary Cum Commissioner Water Resources Department, Govt.
Of Bihar, Sichai Bhawan, Patna

3. The Under Secretary Water Resources Department, Government Of
Bihar, Patna

4. The Deputy Secretary Water Resources Department, Government Of
Bihar, Patna

5. The Secretary Cum Commissioner Department Of Finance, Government
Of Bihar, Patna

6. The Deputy Secretary Finance (Personnal Claim And Fixation Cell)
Department, Government Of Bihar, Patna

7. The Executive Engineer, Tubewell, Chapara Division, Chapra

8. The Accountant General, Bihar, Bir Chand Patel Marg, Patna

…. …. Respondent/s
======================================================
Appearance :

For the Appellant/s : Mr Rajendra Kishore Prasad, Advocate
Mr. Vishwanath Prasad, Advocate
For the Respondent/s : Mr. Sanjay Prakash Verma, AC to GA 3
======================================================

2 11-11-2011 Heard learned counsel for the appellant and learned

counsel for the State.

The right of the appellant relating to entitlement for

increments after grant of retrospective promotion to the post of

Assistant Engineer is admittedly governed by the judgment of this

Court dated 10th March, 1999 passed in CWJC No.5209/97

(Najmul Hassan & ors. V. the State of Bihar & ors.). That

judgment contained in Annexure-3 has been fully considered by
Patna High Court LPA No.2000 of 2010 (2) dt.11-11-2011

2

the departmental authorities while passing the reasoned order

dated 27.10.2004 contained in Annexure-5 to the memo of appeal.

In our view, the Writ Court had no option but to dismiss the writ

petition because the authorities have acted as per the judgment of

this Court in the case of Najmul Hassan & ors. (supra).

The appeal, therefore, fails and is dismissed accordingly.

(Shiva Kirti Singh, J)

(Shivaji Pandey, J)

sk