High Court Patna High Court - Orders

Krishna Murari vs The State Of Bihar &Amp; Ors on 2 November, 2010

Patna High Court – Orders
Krishna Murari vs The State Of Bihar &Amp; Ors on 2 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.4600 of 2010

          1. KRISHNA MURARI S/O LATE BRAHMDEO NARAYAN RAI R/O C-
          86, GANDHI VIHAR, POLICE COOPERATIVE COLONY, ANISHABAD,
          P.S.- GARDANIBAGH, DISTT.- PATNA
                                     Versus
          1. THE STATE OF BIHAR
          2. THE PRINCIPAL SECRETARY HOME (POLICE) DEPARTMENT,
          GOVERNMENT OF BIHAR, OLD SECRETARIAT, PATNA
          3. THE JOINT SECRETARY, HOME (POLICE) DEPARTMENT
          GOVERNMENT OF BIHAR, OLD SECRETARIAT, PATNA
          4. THE DIRECTOR GENERAL - CUM - INSPECTOR GENERAL OF
          POLICE GOVERNMENT OF BIHAR, OLD SECRETARIAT, PATNA
          5. THE INSPECTOR GENERAL OF POLICE (HEADQUARTER)
          ADMINISTRATION GOVERNMENT OF BIHAR, OLD SECRETARIAT,
          PATNA
          6. THE COMMANDANT, BIHAR MILITARY POLICE-2 DEHARI-ON-
          SONE, DISTT.- ROHTAS, SASARAM
          7.    THE  UNDER    SECRETARY,    FINANCE (VAI.DA.NI.KO.)
          DEPARTMENT GOVT. OF BIHAR, OLD SECRETARIAT, PATNA
          8.    THE  PRINCIPAL    SECRETARY,   HOME  DEPARTMENT
          GOVERNMENT OF JHARKHAND, NEPAL HOUSE, RANCHI
          9. THE DEPUTY SECRETARY, HOME DEPARTMENT GOVERNMENT
          OF JHARKHAND, NEPAL HOUSE, RANCHI
                                  -----------

02. 02.11.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner was appointed as Sergeant in

the Police in January, 1970 and promoted in April,

1982 as a Sergeant Major followed by promotion to the

rank of Dy. S.P. in November, 1999, after

superannuation on 31.7.2009.

The contention of the petitioner is to be

considered for grant of second A.C.P. in the Scale of

Rs. 10,000-15200/- wrongly granted to him in the

Scale of Rs. 7500-11200/-. Specific assertion has been

made in paragraph-15 of the writ application that his
2

juniors have been granted the benefit of second A.C.P.

in the former scale.

The counter affidavit of the respondents

explicitly states in more than one paragraph that the

claims of the petitioner are under consideration.

Let the respondent no.-2 consider and

decide the claim of the petitioner by a reasoned and

speaking order within a maximum period of two

months from the date of receipt/production of a copy

of this order.

Needless to state that, if the respondents

find justification in the claim or any part of the claim,

necessary consequential orders shall be issued within

the same period.

The application stands disposed.

P.K.                                       ( Navin Sinha, J.)