IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1578 of 2006
DR.(SMT.)ANJU KARN w/o Late Dr. Binod Pd. Karn, resident of Nawratan Hata,
Purnea, P. O. and P. S. and District- Purnea.... Petitioner.
Versus
1. THE STATE OF BIHAR
2. Commissioner-cum-Secretary Department of Health, Govt. of Bihar, Patna.
3. Under Secretary Department of Health, Govt. of Bihar, Patna.
4. Civil Surgeon-cum-Chief Medical Officer, Katihar, District- Katihar.
... Respondents.
-----------
2 26.08.2010 In view of the fact that the husband of the
petitioner was appointed on Medical Officer in the year 1988
and that his first time bound promotion could have become
due only in the year 1998, there would be no question of
considering the grant of first time bound promotion of the
husband of the petitioner in view of the fact that the said
scheme of time bound promotion was withdrawn w.e.f.
1.1.1996.
The submission of learned counsel for the
petitioner that the husband of the petitioner who died in the
year 2003 would be entitled for grant of ACP, being not
subject matter of this writ application, this court is not
supposed to make any pronouncement over the same.
With the aforementioned observation and
direction, this writ application is dismissed.
kanchan. ( Mihir Kumar Jha, J.)