High Court Jharkhand High Court

Bhuneshwar Yadav vs State Of Jharkhand & Ors on 17 October, 2011

Jharkhand High Court
Bhuneshwar Yadav vs State Of Jharkhand & Ors on 17 October, 2011


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