IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9392 of 2004
LAL BABU PRASAD SHRIVASTAVA & ORS.
Versus
THE STATE OF BIHAR & ORS
-----------
7 25.4.2011 The dispute essentially in this case relates to fixation of pay
scale of the petitioners. As per para 5 of the supplementary counter
affidavit it appears that on 1.1.1986, the basic pay of the petitioners
should have been Rs. 1500- 2750.On being entitled to time bound
promotion , they would get junior selection grade or senior selection
grade depending on first and second time bound promotion. If junior
selection and senior selection were not specified, as in the case of the
petitioner, being under the National Discipline Scheme, they would be
entitled to the next higher pay scale. Therefore, the petitioners would be
entitled to the pay scale of Rs. 1640-2900/- for first time bound
promotion and Rs. 1800-3300/- on second time bound promotion but
from Annexure 9 it appears that the petitioners’ basic pay scale after
first time bound promotion has been fixed at Rs. 2000-3800 with effect
from 1.1.1986.There starts difference.
Let petitioners explain the same.
Put up under the same heading, retaining its position, on
16.5.2011.
singh (Navaniti Prasad Singh,J)