IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3016 of 2011
Siya Ram Singh, Son of Late Indradeo Singh, resident of Village
and P.O. Meyar, P.S. Chhabilapur, District-Nalanda ---Petitioner
Versus
1. THE STATE OF BIHAR
2. The Principal Secretary, Human Resources Development
Department, New Secretariat, Patna
3. The District Superintendent of Education, Nalanda, District -
Nalanda
4. The Accountant General, Bihar, Patna
-------------------- Respondents.
-----------
02 22-02-2011 Heard Sri Pankaj Kumar, learned counsel for the
petitioner and learned A.C. to Standing Counsel No.4.
The petitioner, who retired with effect from
31.01.2002 as Assistant Teacher from Primary School, Miyan
Bigha, Nalanda, has made a limited prayer for directing the
Respondent no.3 i.e. the District Superintendent of Education,
Nalanda to take final decision on the representation filed by the
petitioner on 12.10.2009, whereby the petitioner had prayed for
revision of his pension after granting B.A. trained Pay Scale and
also to pay the arrears of pension.
The petition stands disposed of with liberty to the
petitioner to file a fresh representation before the Respondent
no.3, i.e. the District Superintendent of Education, Nalanda
within a period of six weeks from today. If such representation is
filed by the petitioner, it is expected that the Respondent no.3
will examine the same and pass appropriate order in accordance
with law within a period of three months from the date of filing
of such representation.
2
The petition stands disposed.
NKS/- ( Rakesh Kumar, J.)