IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9611 of 2004
ANIL KUMAR SINHA .
Versus
THE STATE OF BIHAR & ANR .
-----------
5 03.02.2011 Petitioner has filed I.A. No. 92 of 2011 for
amending the prayer in the main writ application
since during the pendency of the writ application
some development has taken place. Prayer of the
petitioner in the main writ application was for
granting promotion to the post of Head Clerk with
effect from 1.2.1977. During the pendency of the
writ application on 15.7.2006 the Departmental
Promotion Committee recommended for promotion
of petitioner to the post of Head Clerk with effect
from 1.2.1977 but the same was not given to the
petitioner since, his service book was not verified by
the respondent-State.
Petitioner has filed a rejoinder to the
counter affidavit along with which he has brought a
part of the service book on record, in order to show
that his service book has already been verified by
the competent authority, as such the plea taken for
not giving promotion to the petitioner to the post of
Head Clerk with effect from 1.2.1977 is an error of
record.
2
Counsel for the petitioner submits that till
date, despite recommendation of the Departmental
Promotion Committee, he has not been given
promotion and its consequential benefits. Petitioner
has already retired on 31.7.2010.
Counsel appearing for the Department of
Mines and Zoology, Government of Bihar, Patna
prays for sometime to seek instruction and file
supplementary counter affidavit as to whether the
recommendation of the Departmental Promotion
Committee has been implemented or not by the
Respondent-State.
( Mridula Mishra, J.)
Akumar