IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 3680 OF 2008
Bhuneshwar Yadav … … … … … … Petitioner
Versus
The State of Jharkhand and others … … … Respondents
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
For the Petitioner: Mr. Ravi Kumar Singh
For the Respondents: J.C. To Sr. S.C.I
th
11/Dated: 17 October, 2011
1) Counsel for the petitioner submitted that though the petitioner has
been given benefit of 1st and 2nd Assured Career Progression and though
the order has been passed, no monetary benefits have been given by the
respondents to the petitioner. Moreover, neither the petitioner has been
paid revised pension or revised gratuity on the basis of the 1st & 2nd A.C.P.
2) Counsel for the Accountant General, Jharkhand (respondent No.7)
has submitted that the necessary revision in the pension and gratuity has
already been made and the order has been passed by the respondent on
17th September, 2011.
3) Now so far payment of monetary benefit of 1st & 2nd A.C.P. is
concerned, it appears from AnnexureA to the counter affidavit filed by
respondent No.5 – The Executive Engineer, Konar Dam Division, Bagodar
dated 17.8.2011 that the petitioner has already been given benefit of 1 st &
2nd A.C.P. I, therefore, direct respondent Nos.1 to 6 to make the actual
payment of monetary benefit to the petitioner of his 1st & 2nd A.C.P. This
payment shall be made to the petitioner within a period of eight weeks
from the date of receipt of a copy of this order.
4) With the aforesaid directions and observations, this writ petition is
disposed of.
(D. N. Patel, J)
Manoj/cp.2