High Court Patna High Court - Orders

Rana Pratap Singh vs The State Of Bihar &Amp; Ors on 7 February, 2011

Patna High Court – Orders
Rana Pratap Singh vs The State Of Bihar &Amp; Ors on 7 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          CWJC No.2193 of 2011
              RANA PRATAP SINGH, son of late Kalyan Singh, resident of village-
              Jamalpura, Police Station Naubatpur, District-Patna..... Petitioner
                                                      Versus
           1. THE STATE OF BIHAR through its Secretary-cum- Commissioner,
               Transport Department, Government of Bihar, Vishwesharaiya Bhawan,
               Bailey Road, Patna.
           2. The Bihar State Road Transport Corporation through its Administrator,
               Parivahan Bhawan Virchand Patel Marg, Patna.
           3. The Chief Administrator, Bihar State Road Transport Corporation, parivahan
               Bhawan, Virchand Patel Marg, Patna.
           4. The Divisional Manager, Bihar State Road Transport Corporation, Bankipur
               Depot, North East Gandhi Maidan, patna..... .... Respondents
                                                    -----------

For the petitioner: Mr. Mithilesh Kumar Pathak, Advocate
For B.S.R.T.C: Mr. Mukul Sinha, Advocate
For the State: Mr. Pawan Kumar Mishra, G.P.22
Mr. Sanjay Kumar Singh, A.C. to G.P.22

———–

2. 7.2.2011 Learned counsel for the petitioner submits

that the petitioner has not been granted first Time

Bound Promotion, for which he has already filed a

representation before respondent No.3, Administrator,

Bihar State Road Transport Corporation but despite the

passage of substantial period of time, his claim has

not yet been considered.

In the above circumstances, the writ

application is disposed of with a direction to

respondent No.3, Administrator, Bihar State Road

Transport Corporation to consider and dispose of the

claim of the petitioner for first Time Bound Promotion

within a period of four months from the date of

receipt of a copy of this order.

     VPS                                      ( Ramesh Kumar Datta, J. )