High Court Patna High Court - Orders

Ram Khelawan Chaudhary vs The State Of Bihar & Ors on 30 June, 2011

Patna High Court – Orders
Ram Khelawan Chaudhary vs The State Of Bihar & Ors on 30 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.2154 of 2011
                  Ram Khelawan Chaudhary SON OF LATE MUNI
                  CHAUDHARY RESIDENT OF VILLAGE KAMAL BIGHA,
                  P.S. KATRISARAI, DISTRICT NALANDA AT PRESENT
                  POSTED AS JUNIOR ACCOUNTS CLE RK AT NATIONAL
                  RURAL EMPLOYMENT OFFICE, DISTRICT BOARD
                  CAMPUS, BIHARSHARIF
                                           Versus
                               The State Of Bihar & Ors .
                                         -----------

2 30/06/2011 When the writ application was filed, petitioner

was aggrieved because he was not given the benefit of

Assured Career Progression scheme in terms of the

policy notified by the government.

Today a counter affidavit has been filed stating

the position that the petitioner has been given benefit and

in support thereof a notification contained in Annexure-A

has been annexed indicating the decision of the screening

committee to grant benefit of A.C.P. to the petitioner.

It goes without saying that the consequences of

such a decision will flow in favour of the petitioner at the

earliest now. No adjudication is required to be made in

the above circumstance.

This writ application is disposed of in light of the

above.

    AMIN/                          (Ajay Kumar Tripathi, J.)
 -2-