High Court Patna High Court - Orders

Ram Kishore Prasad Singh vs The State Of Bihar &Amp; Ors on 4 February, 2011

Patna High Court – Orders
Ram Kishore Prasad Singh vs The State Of Bihar &Amp; Ors on 4 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      LPA No.163 of 2010
                              RAM KISHORE PRASAD SINGH
                                              Versus
                                THE STATE OF BIHAR & ORS
                                            -----------

For the appellant : Mr. Rajendra Lal Das, Advocate
For the State : Mr. P.K. Verma, AAG 5,
Dr. Mankeshwar Tiwari, AC to AAG 5
For the State of Jharkhand: Mr. Dhruba Mukherjee, Advocate

2 4.2.2011 The appellant moved this court in

C.W.J.C.No.15945 of 2009 for grant of time bound

promotion and also for certain benefits of A.C.P. By

the order dated 23.12.2009 the learned Single Judge

disposed of the writ application with an observation

that if the petitioner submits a representation, the

respondents would consider the same expeditiously.

The appellant is aggrieved by the part of the order

whereby the learned Single Judge also observed that

any order passed by the authorities on such

representation shall remain circumscribed by the

pronouncement of the Supreme Court in the case of C.

Jacob v. Director of Geology & Mining & anr), (2008)

10 SCC 115.

Learned counsel for the appellant submits that

the aforesaid decision would not be applicable in this
2

case as the same as passed in respect of an employee

whose services was terminated about 20 years ago.

Mr. P.K. Verma, learned A.A.G., 5 appears on

behalf of the State.

After having heard learned counsel for the

parties, we find that the learned Single Judge already

granted opportunity to the appellant to file

representation before the authorities concerned who

would dispose of the same expeditiously. We,

accordingly, dispose of this appeal with a direction that

if the appellant files a representation before the

authorities concerned, the same would be disposed of

in accordance with law.

(S.K.Katriar,J)

(S.P.Singh,J)
KHAN