IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11290 of 2010
1. BINOD KUMAR JHA S/O LATE LILA KANT JHA R/O HARARI, P.S. RUDRAPUR,
DISTT. - MADHUBANI, PRESENTLY POSTED AS UNDER SECRETARY CABINET
SECRETARIAT DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
Versus
1. THE STATE OF BIHAR
2. THE CHIEF SECRETARY, GOVERNMENT OF BIHAR, PATNA
3. THE PRINCIPAL SECRETARY, GENERAL ADMINISTRATION DEPARTMENT,
GOVERNMENT OF BIHAR, PATNA
4. THE ADDL. SECRETARY, GENERAL ADMINISTRATION DEPARTMENT GOVT. OF
BIHAR, PATNA
5. THE JOINT SECRETARY, GENERAL ADMINISTRATION DEPARTMENT GOVT. OF
BIHAR, PATNA
6. THE DY. SECRETARY, GENERAL ADMINISTRATION DEPARTMENT, GOVT. OF
BIHAR, PATNA
-----------
2. 13.08.2010 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
Learned Counsel for the petitioner submits that he has
filed a supplementary affidavit on 6.8.2010. The same is not
available on record. The Court therefore requested the Counsel
to make available his copy for perusal so as not stall the
proceedings on that ground. The office is directed to trace the
supplementary affidavit and place the same on record.
Learned Counsel for the petitioner submits that he only
seeks an appropriate direction to the respondent no. 3 to
consider the representations dated 28.7.2010 and 3.8.2010 at
Annexure 9 series to the supplementary affidavit in continuation
of earlier representations also submitted to consider his case for
grant of second ACP and promotion to the senior selection grade
with effect from the date when his juniors have been granted the
same.
Let the respondent no. 3 consider the representations and
grievances of the petitioner and dispose it by a reasoned and
speaking order within a maximum period of three months from
the date of receipt and/or presentation of a copy of this order.
If the respondents find justification in the claim or any
part of the claim it is expected that necessary consequential
orders shall be issued simultaneously within the same period.
The writ application stands disposed.
Snkumar/- (Navin Sinha,J.)