High Court Patna High Court - Orders

Dr.Suresh Kumar Sinha vs The State Of Bihar &Amp; Ors on 16 September, 2010

Patna High Court – Orders
Dr.Suresh Kumar Sinha vs The State Of Bihar &Amp; Ors on 16 September, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                             CWJC No.3098 of 2007
                    DR.SURESH KUMAR SINHA S/o Late Jaleshwar Prasad Sinha
                    R/o Flat No. 201 Mundeshwari Rajiv Apartment Budha Colony
                    Patna P.S. Budha Colony District Patna.
                                                       Versus
              1.   THE STATE OF BIHAR
              2.   Secretary Cum Commissioner Department of Health, Government of Bihar,
                   New Secretariat, Patna.
              3.   Director in Chief Health Services New Secretariat Patna.
              4.   Accountant General, (A & E)-II Bihar Patna.
                                                     -----------

2 16.09.2010 No one appears for the petitioner.

Counsel for the State is present, who would submit

that the relief prayed for by the petitioner in this writ application

either for grant of 2nd time bound promotion w.e.f. 1.4.1996 or

revision of pension in the light of the promotional pay of the 2nd

time bound promotion would not be admissible to the petitioner

because the scheme of such time bound promotion was already

abolished w.e.f. 1.1.1996. He, however, having filed the counter

affidavit has informed this Court that the petitioner has already

been given the benefit of 1st and 2nd A.C.P. by order dated

16.5.2007 and therefore grievance of the petitioner with regard to

his up-gradation of pay scale stands redressed.

Recording the aforementioned submission this

application is dismissed.

Abhay Kumar                                                     ( Mihir Kumar Jha, J.)