IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.340 of 2011
NARESH SHARMA, son of late Ramanuj Sharma, resident of
Bashishtha Colony, Harni Chak, State Tube Well, P.O. Anishabad, P S
- Phulwarisharif, District-Patna.
Versus
1. THE STATE OF BIHAR.
2. The Collector cum District Magistrate, Patna, District - Patna.
3. The Circle Officer, Kochas, Rohtas.
4. Sri Asheshwar Prasad Sinha, Head Clerk, Revenue Branch Office
of Patna Collectorate,Patna.
5. Sri Amrendra Kumar Sinha, Assistant, Revenue Branch Office of
Patna Collectorate, Patna.
-------
02. 21.6.2011 Petitioner superannuated from service on 31.7.2009
from the post of Circle Inspector, Kochas, in the district of
Rohtas. Prior to that petitioner worked as a Karamchari in the
office of the Patna Collectorate after his appointment in the year
1972 till his transfer on 23.6.2003. Claim of the petitioner is that
he is entitled to benefit of 1st ACP w.e.f. 9.8.1999 but for
extraneous reasons the respondent authorities of Patna
Collectorate are not willing to entertain his claim or to take a
decision.
There is an indication from Annexure-10 that the
petitioner has moved the Collector, Patna in this regard.
Since such an issue requires the concerned
respondent to look into the official records especially the
service book etc., therefore, without expressing any opinion on
the merit of the claim of the petitioner, the writ application is
disposed of with a direction upon the Collector, Patna that he
shall call for the service book of the petitioner, verify the
position with regard to grant of 1st ACP and take a decision
2
preferably within four months from the date of
production/communication of a copy of this order.
Writ stands disposed of with above direction.
rkp ( Ajay Kumar Tripathi, J.)