IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.159 of 2007
Ranjana Ranjan
Versus
Deepak Kumar & Ors
-----------
7 29-6-2011 From the additional show cause filed on behalf of
opposite party no.3 it transpires that by a notification dated
21-6-2011 (Annexure-D) the respondents have withdrawn an
order dated 22.10.2005 because the latter order granted
promotion to the husband of the petitioner on the post of
Associate Professor with effect from 18-10-2003 when he had
already superannuated from service on 31-1-2001.
Learned counsel for the petitioner submits that the
facts clearly show that the authorities of the Health
Department have not applied their mind to the various orders
of this Court and also to the final order contained in
annexure-4 dated 1-8-2002 and have not taken any conscious
decision for granting promotion to the husband of the
petitioner as per judicial pronouncements such as annexure-4
and earlier order dated 16-5-1996 mentioned in annexure-.4.
There appears substance in the submission
advanced on behalf of petitioner. The respondents should
pass a reasoned order in respect of claim of the petitioner’s
2
husband to show that they have applied their mind and acted
in accordance with the direction contained in annexure-4 and
in accordance with law. Such order should be produced
before this court by the next date.
As prayed on behalf of the State put up after five
weeks.
Naresh ( Shiva Kirti Singh, J.)