High Court Patna High Court - Orders

Birendra Rai vs The State Of Bihar & Ors on 6 July, 2011

Patna High Court – Orders
Birendra Rai vs The State Of Bihar & Ors on 6 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                      CIVIL WRIT JURISDICTION CASE No.56 of 2007

                ====================================================

BIRENDRA RAI, SON OF LATE BHUVANESHWAR RAI,
RESIDENT OF VILLAGE- HALKRACHAK, P.S. SULTANGANJ, DISTRICT- BHAGALPUR
:—PETITIONER.

Versus

1. THE STATE OF BIHAR

2. COLLECTOR/DISTRICT MAGISTRATE, BHOJPUR, ARRAH.

3. DY. DEVELOPMENT COMMISSIONER, BHOJPUR, ARRAH.

4. ACCOUNTANT GENERAL, BIHAR, PATNA :–RESPONDENTS.
====================================================

2. 06.07.2011. Heard learned counsel for the

petitioner, State and the Accountant General.

2. Petitioner superannuated with effect

from 31.01.2005 while serving as Skilled Worker

in Adarsh Work Shop, Arrah, which is under the

administrative control of the District Rural

Development Agency, Bhojpur as has been

stated in paragraph-3 of the writ petition. He

has filed this writ petition praying, inter alia, to

direct the Deputy Development Commissioner,

Bhojpur, Arrah to consider his case for grant of

A.C.P. benefit in terms of the rules of the State

Government framed as far back in 2003. In this

connection he has also filed representation

dated 25.09.2006 which is addressed to Deputy

Development Commissioner, Bhojpur, Arrah

and is contained in Annexure-3 to this

application.

2

3. State authorities have not filed any

counter affidavit in the matter although petition

has remained pending for more than four years.

4. Having heard counsel for the parties,

Deputy Development Commissioner, Bhojpur,

Arrah is directed to consider and dispose of the

request of the petitioner contained in

representation dated 25.09.2006, Annexure-3

for grant of A.C.P. benefits, be considered and

granted to him as early as possible, in any case

within a period of two months from the date of

receipt/production of a copy of this order before

the Deputy Development Commissioner,

Bhojpur at Arrah.

5. The writ petition is, accordingly,

disposed of.

(V.N.Sinha,J.)
P.K.P.