IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1861 of 2011
SAMIUL KHAN S/I LATE MULLA KHAN R/O VILL- CHANDAULI
PO- GAZIYAAPUR VAI ZIRADAI, DISTT- SIWAN-PETITIONER
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECY. DEPATT. OF WATER RESOURCES SINCHAI
BHAWAN, PATNA
3. THE CHIEF ENGINEER (MECHANICAL) DEPATT. OF WATER
RESOURCES OLD SECRETARIAT BARRACK, PATNA
4. THE SUPERINTENDING ENGINEER (MECHNICAL) MECHANICAL
CIRCLE DEPATT. OF WATER RESOURCES, BIRPUR,DISTT.
SUPAUL
5. THE EXECUTIVE ENGINEER IRRIGATION MECHANICAL DIVISION
DEPATT. OF WATER RESOURCES BIRPUR, DUPAUL
6. THE A.G. (A&E)-II,BIHAR BIRCHAND PATEL PATH,PATNA
--------------------------RESPONDENTS
-----------
2 29.6.2011 Petitioner is a retired employee of the Water
Resources Department who retired in the year 2001 from the post
of Dumper Operator. He lodged a claim for the benefit of ACP as
well as second time bound promotion as would be evident from
annexure-5 dated 4.10.2010. The claim of the petitioner has been
addressed to the Executive Engineer (Mechanical) Division
Birpur.
Petitioner has also brought evidence that other
similarly situated persons have been given such benefit but he has
been denied the same for no apparent reason.
Let the matter be looked into by respondent no. 5
within a period of eight weeks from the date of communication of
production of a copy of this order and a decision taken and
communicated to the petitioner within the above time frame.
This writ application is disposed of with the above
direction.
RPS (Ajay Kumar Tripathi,J.)