IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2518 of 2010
1. SURESH CHAUDHARY S/0- LATE BRISHPATI CHAUDHARY, R/O-
DEEPNAGAR ROAD NO. 2 GULZARBAGH, P.S. MEHADIGANJ,
DISTRICT-PATNA.
2. VIVEK KUMAR S/O- SRI GANGA PRASAD R/O-CHUTIKYA BAZZAR
P.S. MALSALAMI, DISTRICT-PATNA.
3. ANIL KUMAR S/O-SRI MADAN PRASAD,R/0- MAHATMA GANDHI
NAGAR, P.S. AGAMKUAN, DISTRICT-PATNA........... PETITIONERS.
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT SUPERINTENDENT OF EDUCATION, PATNA
3. THE DEPUTY DEVELOPMENT COMMISSIONER, PATNA
4. THE HEADMASTER RAJKIYA MADHYA VIDALAYA POONADIH,
ANCHAL, PATNA SADAR.......... RESPONDENTS.
-----------
02 06.12.2010 Issue raised in this writ application is for payment of house
rent allowance admissible to the petitioner. He claims that he lives
within 4 Kms. of the location of the school. Therefore, he is entitled to
15 percent house rent allowance.
Claim has been made before the Deputy Development
Commissioner, Patna who is the competent authority to sanction the
same but no decision has been taken for many a years, therefore this
writ application.
No counter affidavit on behalf of the State has been filed as
yet.
However, looking at the nature of the dispute this matter is
disposed of with a direction upon the Deputy Development
Commissioner, Patna, namely, respondent No. 3 to decide the claim of
the petitioner within a period of three months from the date of
communication or production of a copy of this order.
shahzad ( Ajay Kumar Tripathi, J.)