High Court Patna High Court - Orders

Bishnu Deo Singh vs The State Of Bihar &Amp; Ors on 5 April, 2011

Patna High Court – Orders
Bishnu Deo Singh vs The State Of Bihar &Amp; Ors on 5 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No. 11158 of 2006
                                   BISHNU DEO SINGH
                                           Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

04. 05.04.2011 No one appears for the petitioner.

Counsel appearing for the State has filed

Counter Affidavit on behalf of District Magistrate,

Sheikhpura.

In the Counter Affidavit filed on behalf of

Respondent No. 3, it has been stated that the

petitioner has already been given benefit of A.C.P.

along with other benefits, vide Memo No. 94, dated

16.03.2007. In the list of employees, who have been

granted A.C.P., the name of petitioner has

mentioned at serial no. 18. The payments of

financial benefits have been made to the petitioner

vide Bill No. 53/2008-09. It has also been stated

that second A.C.P. has also been allowed to the

petitioner and all financial benefits, accruing out of

that, have been paid to the petitioner.

Since grievance of the petitioner has already

been redressed, this application is disposed of.

SKM                                      (Mridula Mishra, J.)