High Court Patna High Court - Orders

Raj Kishore Choudhary vs The State Of Bihar &Amp; Ors on 13 September, 2010

Patna High Court – Orders
Raj Kishore Choudhary vs The State Of Bihar &Amp; Ors on 13 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.13399 of 2005
                      RAJ KISHORE CHOUDHARY s/LATE KANTI CHOUDHARY
                      R/O VILL- AULIABAD, PS- BIHPUR, DISTT- BHAGALPUR
                      AT PRESENT RETIRED HEAD CLERK OF AMARPUR BLOCK
                      UNDER THE DISTRICT OF BANKA------PETITIONER
                                     Versus
                      1. THE STATE OF BIHAR THROUGH THE CHIEF SECY. BIHAR OLD
                         SECRETARIAT, PATNA
                      2. THE D.M., BANKA
                      3. THE DEPUTY DEVELOPMENT COMMISSIONER, BANKA
                      4. THE DEPUTY COLLECTOR,ESTAB. BANKA
                      5. THE B.D.O. BANKA
                      6. THE B.D.O. AMARPUR, BANKA------RESPONDENTS.
                                  -----------

For the Petitioner: Mr. K.N.Jha, Advocate
For the State: Mr. G.P.-8

————

2 13.9.2010 Heard learned counsel for the parties.

Petitioner wants a direction upon the respondents

for grant of first time bond promotion and second time promotion

which have been given to some similarly situated persons post

retirement.

Since no counter affidavit has been filed on behalf

of the State despite writ pending for last five years, this writ

application is disposed of upon the direction of District Magistrate,

Banka that if the petitioner files a copy of annexure-8 along with a

copy of this order, he shall pass the speaking order on the issue

within a period of six months from the date of filing of the petition

by the petitioner.

This writ application is disposed of with the above

direction in this regad.

RPS                              (Ajay Kumar Tripathi,J.)