IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1847 of 2007
Rajendra Prasad Singh, SON OF LATE BASUDEO PRASAD SINGH,
RESIDENT OF VILLAGE- GOVINDPUR, POLICE STATION-
SANGRAMPUR, DISTRICT- MUNGER. AT PRESENT POSTED AS
A.S.I. POLICE S.K.PURI, P.S. PATNA :---PETITIONER.
Versus
1. The State Of Bihar
2. THE SECRETARY, DEPARTMENT OF HOME, BIHAR, PATNA.
3. THE DIRECTOR GENERAL OF POLICE, BIHAR, PATNA.
4. THE I.G. OF POLICE (ADMINISTRATION), BIHAR, PATNA.
5. THE D.I.G. OF POLICE (HUMAN RIGHT) BIHAR, PATNA.
6. THE D.I.G. OF POLICE (ZONAL) BIHAR, PATNA.
7. THE SECRETARY, DEPARTMENT OF HOME, JHARKHAND,
RANCHI.
8. THE DIRECTOR GENERAL OF POLICE, JHARKHAND,
RANCHI.
9. THE INSPECTOR GENERAL OF POLICE, RAIL, RANCHI. :---
RESPONDENTS.
----------------------------------
2. 10.08.2011. During the pendency of the writ petition
petitioner superannuated while serving on the
post of A.S.I. in the Bihar Police. Earlier he had
filed this writ petition praying, inter alia, to direct
the State-respondents to consider his case for
promotion as Sub-Inspector of Police on the
ground that his junior colleagues have been so
promoted with effect from 20.8.1994. Such
statement has been made in paragraph 5 of the
writ petition. The writ petition, however, does not
disclose the name of the junior colleagues who
have been promoted as Sub-Inspector of Police
with effect from 20.8.1994.
In the circumstances, I dispose of the writ
2
petition directing the petitioner to file a
representation before the Director General-cum-
Inspector General of Police, Bihar giving the
names of his junior colleagues who have been
promoted as Sub-Inspector of Police with effect
from 20.08.1994. The representation for
promotion filed in compliance of this order be
considered and disposed of by the Director
General-cum-Inspector General of Police, Bihar in
accordance with law, as early as possible, in any
case within a period of two months from the date
of receipt of the representation along with a copy
of this order.
P.K.P. (V.N.Sinha,J.)