IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.60 of 2009
Bipin Kumar, son of Late Mahendra Lal Das,
Progressive Assistant, presently posted in
Small Cattle Development Project Semen Store
Centre, Hajipur, District Vaishali...Petitioner
Versus
1. The State Of Bihar through Chief
Secretary, New Secretariat, Patna.
2. Director, Animal Husbandry, New
Secretariat, Patna.
3. Regional Director, Animal Husbandry,
Muzaffarpur, District Muzaffarpur.
4. Assistant Director, Animal Husbandry,
Small Cattle Development Project Semen Store
Centre, Hajipur, District
Vaishali........................Respondents
-----------
2 31.03.2011 Heard learned counsel for the
petitioner as well as learned counsel for
the State.
Learned counsel for the petitioner
fairly admits that the petitioner has been
granted A.C.P. from due date, vide
Annexure-1. However, he submits that
monetary benefits of the same have not
been paid to the petitioner so far. He
also submits that some T.A. bill of
petitioner is also pending with the
respondents.
This writ application was filed on
05.01.2009 with service of two copies
thereof in the office of the learned
Advocate General. However, till today no
2
counter affidavit has been filed.
In the circumstances, the writ
application is disposed of with a
direction to the respondents to release
all the monetary benefits of the
petitioner pursuant to grant of A.C.P. to
him, vide Annexure-1, if the said order
has not been cancelled or recalled.
Respondents are also directed to examine
the T.A. Bill of the petitioner and
release the due amount to him. Final
orders in respect of the same shall be
passed by the respondents preferably
within three months from the date of
receipt/production of a copy of this
order.
(J. N. Singh, J.)
BT