IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.3624 of 2010 1. SURESH JHA S/O LATE ACHCHINAND JHA R/O QR NO.46F,KOSHI SHIIVIR,BHIMNAGAR,P.O.BHIMNAGAR,DISTT- SUPAUL Versus 1. THE STATE OF BIHAR THROUGH ITS PRINCIPAL SECRETARY ,DEPARTMENT OF WATER RESOURCES SINCHAI BHAWAN,PATNA 2. THE PRINCIPAL SECRETARY,DEPARTMENT OF WATER RESOURCES SINCHAI BHAWAN,GOVT.OF BIHAR,PATNA 3. THE PRINCIPAL SECRETARY,DEPARTMENT OF FINANCE GOVT.OF BIHAR,PATNA 4. THE CHIEF ENGINEER WATER RESOURCES DEPARTMENT BIRPUR DISTT-SUPAUL 5. THE EXECUTIVE ENGINEER ,IRRIGATION DIVISION ,WATER RESOURCES DEPARTMENT BIRPUR,SUPAUL -----------
2. 16.9.2010 Heard learned counsel for the petitioner
and the State.
The petitioner is stated to have
superannuated on 31.12.2009 from the department
of Water Resources. He seeks the relief to be
considered for grant of second time bound promotion
as also first and second A.C.P. He states in his
supplementary affidavit that after his
superannuation second time bound promotion has
been granted to his juniors one Sri Bhuneshwar
Yadav.
The application is disposed with liberty to
the petitioner to represent/supplement his earlier
representation dated 13.11.2009 which is required
to be disposed off on both issues by a reasoned and
2
speaking order within a maximum period of four
months from the date of receipt/production of a copy
of this order.
If the respondent no. 5 finds justification in
the claim or in any part of the claim, it is expected
that necessary consequential benefits shall be made
available to the petitioner within the same period.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J.)