IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4600 of 2010
1. KRISHNA MURARI S/O LATE BRAHMDEO NARAYAN RAI R/O C-
86, GANDHI VIHAR, POLICE COOPERATIVE COLONY, ANISHABAD,
P.S.- GARDANIBAGH, DISTT.- PATNA
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY HOME (POLICE) DEPARTMENT,
GOVERNMENT OF BIHAR, OLD SECRETARIAT, PATNA
3. THE JOINT SECRETARY, HOME (POLICE) DEPARTMENT
GOVERNMENT OF BIHAR, OLD SECRETARIAT, PATNA
4. THE DIRECTOR GENERAL - CUM - INSPECTOR GENERAL OF
POLICE GOVERNMENT OF BIHAR, OLD SECRETARIAT, PATNA
5. THE INSPECTOR GENERAL OF POLICE (HEADQUARTER)
ADMINISTRATION GOVERNMENT OF BIHAR, OLD SECRETARIAT,
PATNA
6. THE COMMANDANT, BIHAR MILITARY POLICE-2 DEHARI-ON-
SONE, DISTT.- ROHTAS, SASARAM
7. THE UNDER SECRETARY, FINANCE (VAI.DA.NI.KO.)
DEPARTMENT GOVT. OF BIHAR, OLD SECRETARIAT, PATNA
8. THE PRINCIPAL SECRETARY, HOME DEPARTMENT
GOVERNMENT OF JHARKHAND, NEPAL HOUSE, RANCHI
9. THE DEPUTY SECRETARY, HOME DEPARTMENT GOVERNMENT
OF JHARKHAND, NEPAL HOUSE, RANCHI
-----------
02. 02.11.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The petitioner was appointed as Sergeant in
the Police in January, 1970 and promoted in April,
1982 as a Sergeant Major followed by promotion to the
rank of Dy. S.P. in November, 1999, after
superannuation on 31.7.2009.
The contention of the petitioner is to be
considered for grant of second A.C.P. in the Scale of
Rs. 10,000-15200/- wrongly granted to him in the
Scale of Rs. 7500-11200/-. Specific assertion has been
made in paragraph-15 of the writ application that his
2
juniors have been granted the benefit of second A.C.P.
in the former scale.
The counter affidavit of the respondents
explicitly states in more than one paragraph that the
claims of the petitioner are under consideration.
Let the respondent no.-2 consider and
decide the claim of the petitioner by a reasoned and
speaking order within a maximum period of two
months from the date of receipt/production of a copy
of this order.
Needless to state that, if the respondents
find justification in the claim or any part of the claim,
necessary consequential orders shall be issued within
the same period.
The application stands disposed.
P.K. ( Navin Sinha, J.)