High Court Patna High Court - Orders

Ranjana Ranjan vs Deepak Kumar & Ors on 29 June, 2011

Patna High Court – Orders
Ranjana Ranjan vs Deepak Kumar & Ors on 29 June, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MJC No.159 of 2007
                                  Ranjana Ranjan
                                       Versus
                               Deepak Kumar & Ors
                                     -----------

7 29-6-2011 From the additional show cause filed on behalf of

opposite party no.3 it transpires that by a notification dated

21-6-2011 (Annexure-D) the respondents have withdrawn an

order dated 22.10.2005 because the latter order granted

promotion to the husband of the petitioner on the post of

Associate Professor with effect from 18-10-2003 when he had

already superannuated from service on 31-1-2001.

Learned counsel for the petitioner submits that the

facts clearly show that the authorities of the Health

Department have not applied their mind to the various orders

of this Court and also to the final order contained in

annexure-4 dated 1-8-2002 and have not taken any conscious

decision for granting promotion to the husband of the

petitioner as per judicial pronouncements such as annexure-4

and earlier order dated 16-5-1996 mentioned in annexure-.4.

There appears substance in the submission

advanced on behalf of petitioner. The respondents should

pass a reasoned order in respect of claim of the petitioner’s
2

husband to show that they have applied their mind and acted

in accordance with the direction contained in annexure-4 and

in accordance with law. Such order should be produced

before this court by the next date.

As prayed on behalf of the State put up after five

weeks.

Naresh                              ( Shiva Kirti Singh, J.)