High Court Patna High Court - Orders

Guldeo Deo vs The State Of Bihar &Amp; Ors on 16 August, 2010

Patna High Court – Orders
Guldeo Deo vs The State Of Bihar &Amp; Ors on 16 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.2303 of 2010

1. GULDEO DEO S/O LATE GUDAR DEO R/O VILL.- BHALA BAINGARA P.O.
JIRAUL P.S. HARLAKHI DISTT.- MADHUBANI
                                Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY, DEPTT. OF WATER RESOURCES
DEVELOPMENT, GOVT. OF BIHAR, PATNA
3. THE CHIEF ENGINEER, DEPTT. OF WATER RESOURCES DEVELOPMENT
POLICE BARRAIK, OLD SECRETARIATE, PATNA
4.   THE    SUPERINTENDING    ENGINEER      (MECHANICAL),        IRRIGATION
MECHANICAL CIRCLE, BIRPUR (SUPAUL)
5. THE EXECUTIVE ENGINEER (MECHANICAL), IRRIGATION (MECHANICAL)
DIVISION, BIRPUR, SUPAUL
6. THE SUB-DIVISIONAL OFFICER, MOTOR WORKSHOP SUB-DIVISION
BIRPUR, SUPAUL
                               -----------

02. 16.08.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

It is fairly acknowledged from Annexure-7

dated 11.6.2010 that relief prayed for time bound

promotion has been granted. The only submission is

that the paragraph-2 of the same order also directs

payment of consequential benefits which remains

uncomplied.

The application is disposed off with

directions to make the monetary benefits as already

directed available within a maximum period of three

months from the date of receipt/production of a copy of

this order, if not already paid.

     P.K.                                     (Navin Sinha, J.)