IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4323 of 2010
1. SOHAN RAUT S/O LATE MUNI LAL R/O MOH.- TOPKHANA
BAZAR, P.S.- MUNGER, DISTT.- MUNGER, PRESENTLY POSTED
AS HEAD CLERK P.W.D. EXECUTIVE ENGINEER, OFFICE, ROAD
DIVISION, MUNGER, DISTT.- MUNGER
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY
ROAD CONSTRUCTION DEPTT. GOVT. OF BIHAR, PATNA
2. THE CHIEF ENGINEER, ROAD CONSTRUCTION DEPTT. GOVT. OF
BIHAR, PATNA
3. THE CHIEF ENGINEER, ROAD CONSTRUCTION DEPTT. GOVT. OF
BIHAR, PATNA
4. THE SUPERINTENDING ENGINEER, P.W.D. EAST BIHAR CIRCLE,
BHAGALPUR
5. THE EXECUTIVE ENGINEER ROAD DIVISION, MUNGER, DISTT.-
MUNGER
-----------
02. 05.10.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The submission is that the petitioner has
filed repeated representations to be considered for
grant of A.C.P.
Let the representation of the petitioner be
disposed off by a reasoned and speaking order within a
maximum period of three months from the date of
receipt/production of a copy of this order.
It is expected that if the respondents find
justification in the claim, or any part of the claim,
necessary consequential orders and the legitimate
payments shall be made within the same period.
The application stands disposed.
P.K. ( Navin Sinha, J.)