IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8477 of 2010
1. DILIP KUMAR PASWAN S/O SRI RAM CHANDRA
PASWAN R/O GHORGHAT, P.O. GHORGHAT, P.S.
BARIYARPUR, DISTT.- MUNGER
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY PERSONNEL AND ADMINISTRATIVE
REFORMS DEPARTMENT, GOVERNMENT OF BIHAR,
PATNA
2. THE PRINCIPAL SECRETARY LAND REFORMS
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
3. THE PRINCIPAL SECRETARY, FINANCE
DEPARTMENT GOVERNMENT OF BIHAR, PATNA
4. THE DIVISIONAL COMMISSIONER MUNGER
5. THE DISTRICT MAGISTRATE, JAMUI
6. THE ADDITIONAL COLLECTOR, JAMUI
7. THE DEPUTY COLLECTOR, ESTABLISHMENT, JAMUI
8. THE TREASURY OFFICER, JAMUI
-----------
3 28.03.2011 Petitioner has filed this writ
application for a direction to the
respondents to consider his case for
promotion to the post of Head Clerk with
effect from 01.01.1996 and on the post of
Office Superintendent with effect from
01.03.1999.
Learned counsel for the petitioner
submits that the petitioner has already filed
a representation before the District
Magistrate, a copy whereof is Annexure-7 to
the writ application, which appears to have
been filed on 11.11.2009. He submits that the
representation was filed jointly with other
employees as no one had been granted
2
promotion with effect from 01.01.1996.
Considering the fact that the then
District Magistrate did not consider the case
of the petitioner and other employees of the
office for their due promotion, this Court
disposes of the writ application with a
direction to the District Magistrate, Jamui
to consider the case of the petitioner and
others, who may be eligible for grant of due
promotion to them, in accordance with law.
Such consideration must be made and
appropriate final orders in accordance with
law must be passed within three months from
the date of receipt/production of a copy of
this order.
Arvind/ ( J. N. Singh, J.)