High Court Jharkhand High Court

Gopal Ji Shrivastava vs State Of Jharkhand & Ors on 18 November, 2008

Jharkhand High Court
Gopal Ji Shrivastava vs State Of Jharkhand & Ors on 18 November, 2008
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       W.P. (S) No. 597 of 2008
          Gopal Ji Shrivastava                  ... ...                     Petitioner
                              Versus
         The State of Jharkhand and others      ... ...                     Respondents
                                    -----
         CORAM:         HON'BLE MR. JUSTICE R.R. PRASAD
                                    -----
         For the Petitioner          : Mr. Amaresh Kumar, Advocate
         For the State of Jharkhand : J.C. to G.P.-I
         For the State of Bihar      : Mr. Pankaj Kumar, J.C. to G.A (Bihar)
         For the Accountant General: Mr. S. Srivastava, Advocate
                                    -----
2/18.11.2008

Heard the parties.

This writ application has been filed for a direction to the respondents to
grant second time bound promotion to the petitioner w.e.f. 10.12.1991 and then to
forward all the requisite documents to the Accountant General for final fixation of
pension of the petitioner, as the respondent-State of Jharkhand has not taken any
decision in the matter of grant of second time bound promotion to the petitioner
and even the relevant papers for fixation of pension have not been forwarded to
the Accountant General.

Learned counsel appearing for the State of Bihar submits that all the
relevant papers relating to time bound promotion have been sent to the State of
Jharkhand after the service of the petitioner was finally allocated to the State of
Jharkhand.

In this respect, it was further submitted by learned counsel for the
petitioner that the petitioner has already filed his representation (Annexure-4)
before the Director, Statistics and Evaluation Directorate, Government of
Jharkhand, Ranchi (respondent no. 4), but no decision has been taken as yet.

In view of the submissions made by learned counsel for the parties, this
application is disposed of with a direction to the petitioner to file a fresh
representation before the Director, Statistics and Evaluation Directorate,
Government of Jharkhand, Ranchi (respondent no. 4) along with a copy of this
order, who will be taking decision in the matter of grant of second time bound
promotion to the petitioner within four weeks from the date of filing of the
representation and thereafter it will be open for the respondent no. 4 to forward
the relevant papers, which are necessary for fixation of the final pension, before the
Accountant General, who will be taking decision immediately in the matter of
fixation of final pension.

With this observation and direction, this application stands disposed of.

  AKT                                                                 (R.R. Prasad, J.)