IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3079 of 2007
Nand Kishore Chaubey, SON OF LATE RAGHU NATH CHOUBEY,
RESIDENT OF VILLAGE- GURAHA, P.S.- GOVIND GANJ, DISTRICT-
EAST CHAMPARAN :---PETITIONER.
Versus
1. The State Of Bihar
2. THE DIRECTOR GENERAL AND INSPECTOR GENERAL OF
POLICE, BIHAR, MAIN SECRETARIAT, PATNA.
3. THE DEPUTY INSPECTOR GENERAL OF POLICE (PERSONNEL)
MAIN SECRETARIAT, PATNA.
4. THE DEPUTY INSPECTOR GENERAL OF POLICE, MAGADH
RANGE, GAYA.
5. THE SUPERINTENDENT OF POLICE, ROHTAS :---
RESPONDENTS.
----------------------------------
2. 12.09.2011. Heard learned counsel for the petitioner and
the State.
2. During the pendency of the writ petition
petitioner superannuated while serving as Sub-
Inspector of Police with the District Police, Rohtas with
effect from 30.6.2009. He has filed this writ petition
praying, inter alia, to direct the State-respondents to
consider his case for promotion on the post of
Inspector of Police as others junior to the petitioner
included at Serial No. 1196, 1244, 1370, 1378 of the
Gradation List have already been so promoted. Serial
number of the petitioner in the Gradation-List is
760(A).
3. By filing counter affidavit the State-
respondents have opposed the prayer by stating that
petitioner has been promoted as Sub-inspector of
Police in the year 1994 and thereafter no junior to him
has been promoted as Inspector of Police.
4. In the counter affidavit there is no denial of
2
the fact that the serial number of the petitioner in the
Gradation-List is 760(A) as also that Serial No. 1196,
1244, 1370, 1378 have already been promoted as
Inspector of Police. In view of the fact that junior to the
petitioner in the Gradation List having Serial No. 1196,
1244, 1370, 1378 already been promoted as Inspector
of Police, and such fact having not been disputed in the
counter affidavit, I have no option but to direct the
State-respondents to consider the case of the petitioner
for promotion on the post of Inspector of Police with
effect from the date his juniors were so promoted.
Necessary consideration in this regard be made by the
competent authority, as early as possible, in any case
within a period of three months from the date of
receipt/production of a copy of this order before the
competent authority.
5. The writ petition is, accordingly, disposed
of.
P.K.P. (V.N.Sinha,J.)