High Court Patna High Court - Orders

Md.Shamse Alam vs The State Of Bihar &Amp; Anr on 29 October, 2010

Patna High Court – Orders
Md.Shamse Alam vs The State Of Bihar &Amp; Anr on 29 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.4685 of 2010
           1. MD. SHAMSE ALAM S/O LATE SK. SERAJUL HAQUE R/O VILL.-
           JAKATIA, P.S.- MAJHOLIA, P.S.- MAJHOLIA, DISTT.- WEST
           CHAMPARAN, AT PRESENT S.I. OF POLICE (UNDER SUSPENSION),
           POLICE LINE, DISTT.- PATNA, BIHAR
                                 Versus
           1. THE STATE OF BIHAR THROUGH DIRECTOR GENERAL OF
           POLICE GOVT. OF BIHAR, PATNA
           2. THE SENIOR SUPERINTENDENT OF POLICE BIHAR, PATNA
                                           -----------

2. 29.10.2010 Heard learned counsel for the petitioner and

the State.

The limited submission is for a direction to

decide the petitioner’s representation for enhancement

of his subsistence allowance as provided under Rule

10 of the Bihar C.C.A. Rules, 2005.

Let the representation of the petitioner be

disposed off by a reasoned and speaking order within

a maximum period of one month 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 in any part of the claim

necessary consequential order shall be passed within

the aforesaid period.

The writ application stands disposed.

P. Kumar                                                      ( Navin Sinha, J.)