High Court Patna High Court - Orders

Krishnadeo Sharma vs State Of Bihar &Amp; Ors. on 10 December, 2010

Patna High Court – Orders
Krishnadeo Sharma vs State Of Bihar &Amp; Ors. on 10 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.3251 of 2010
                                 KRISHNADEO SHARMA
                                           Versus
                                STATE OF BIHAR & ORS.
                                        -----------

03. 10.12.2010 The writ application filed by the petitioner

was disposed of, giving direction to Respondent No. 2,

the Principal Secretary cum Commissioner,

Department of Health to dispose of the pending

representation of the petitioner within four weeks and

to consider entitlement of the petitioner for first and

second Assured Career Progression with effect from

the date of his entitlement.

Counsel appearing for the petitioner submits

that till date representation of the petitioner has not

been disposed of.

Earlier vide Order, dated 15.09.2010, four

weeks’ time was allowed for filing show-cause, but

there is no show-cause.

Further three weeks time is allowed as last

indulgence for filing show-cause. In case, the show-

cause will not be filed, the concerned Opposite Party

will be directed to remain personally present in Court.

Put up this matter after three weeks.

SKM                                    (Mridula Mishra, J.)
 2