High Court Patna High Court - Orders

Suman Kumar Singh &Amp; Ors vs Union Of India &Amp; Ors on 30 September, 2010

Patna High Court – Orders
Suman Kumar Singh &Amp; Ors vs Union Of India &Amp; Ors on 30 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.16560 of 2010
             1. SUMAN KUMAR SINGH, SON OF DURGA SINGH,
                RESIDENT OF VILLAGE- NAWADA, P.O.- PARASA,
                GOGANI, P.S.- BHELDI, DISTRICT- SARAN.
             2. AMIT KUMAR SINGH, S/O- LATE HARENDRA PRASAD
                SINGH, RESIDENT OF GANGAL (HIGH SCHOOL) P.O.-
                SONEPUR, P.S.- SONPUR, DISTRICT- SARAN.
             3. SANTOSH KUMAR SINGH, S/O- SHREE RAMEKBAL
                SINGH, RESIDENT OF NANDLALPUR, P.O.-
                NANDALALPUR, P.S.- KAHALGAON, DISTRICT-
                BHAGALPUR.
             4. GOUTAM KUMAR, S/O- SHREE NIRANJAN PRASAD SAH,
                RESIDENT OF MAHADEWPUR, P.O.- NAWAGARH, P.S.-
                MUFASSIL MUNGER, DISTRICT- MUNGER :---
                PETITIONERS.
                                         Versus
              1. UNION OF INDIA THROUGH THE DIRECTOR GENERAL
                 OF POLICE, CENTRAL RESERVED POLICE FORCE, NEW
                 DELHI.
              2. DIRECTOR GENERAL OF POLICE, CENTRAL RESERVED
                 POLICE FORCE, NEW DELHI.
              3. INSPECTOR GENERAL OF POLICE, CENTRAL
                 RESERVED POLICE FORCE, BIHAR CIRCLE, PATNA.
              4. DEPUTY INSPECTOR GENERAL OF POLICE, GROUP
                 CENTRE, CENTRAL RESERVED POLICE FORCE,
                 MUZAFFARPUR.
              5. COMMANDANT, 21ST BATTALION, CENTRAL RESERVED
                 POLICE FORCE, SRINAGAR, JAMMU AND KASHMIR :---
                 RESPONDENTS
                                       -----------

2. 30.09.2010. Heard learned counsel for the petitioners and

the counsel for the Union of India.

2. Petitioners are serving in the 21st Battalion of

the Central Reserve Police Force (hereinafter referred to

as “C.R.P.F.”) at Group Centre Muzaffarpur on the post

of Constable (G.D.). They have filed this writ

application praying inter alia to direct the authorities of

the Group Centre to grant them seniority as also

arrears of salary for the period they were not paid on
2

account of CBI enquiry in connection with selection

process on the basis of which they were appointed.

3. It is submitted on behalf of the petitioners

that other similarly situate have already been allowed

seniority and arrears of salary for the period of CBI

enquiry and the name of similarly situate persons is

contained in wireless message No. 11548 dated

11.7.2010 contained in Annexure-10.

4. Having heard counsel for the petitioners and

the Union, I direct the petitioners to represent their

case before the D.I.G., C.R.P.F., Group Centre,

Muzaffarpur along with a copy of this order and if the

case of the petitioners is similar to that of those named

in Annexure-10, similar relief be allowed to the

petitioners, as well, as early as possible, in any case

within three months from the date of receipt of this

order before the D.I.G., C.R.P.F.

5. The writ application is, accordingly, disposed

of.

(V.N.Sinha,J.)
P.K.P.