Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Patna High Court

Mr. Aun Mohammad vs State Of Bihar And Ors. on 6 September, 2004

Equivalent citations: 2004(3)BLJR1832

JUDGMENT
 

Narayan Roy, J.
 

1. Heard counsel for the parties.

2. The writ petitioner seeks direction upon the respondents to consider his case for promotion to the post of Chief Engineer and to pay him the consequential benefits.

3. It is submitted by learned counsel for the petitioner that by now the petitioner has superannuated. It is further submitted that the petitioner was made an accused in Jasidih Police Station Case No. 21 of 1991 dated 19.03.1991 along with one Indra Narain Jha and Madhusudan Prasad Verma and till filing of this writ application, chargesheet was not submitted against the petitioner and other accused persons and in the meantime, Indra Narain Jha approached this Court for the same self relief and this Court vide order, as contained in annexure 8, in view of the law laid down by the Apex Court in Union of India v. K. V. Janakiraman, AIR 1991 SC 2010 directed the authorities to consider the case of the petitioner for promotion as mere filing of the first information report would not be a bar. It is also submitted that Madhusudan Prasad Verma, who is one of the accused along with the petitioner was also considered by the authorities and notional promotion was granted to him vide order, as contained in annexure 9 dated 2.8.1997.

4. Learned counsel for the State at the face of the orders, as contained in annexures 8 and 9, is not in a position to distinguish the case of the petitioner.

5. Considering the facts and circumstances of the case, this application is disposed of in terms of the order passed by this Court, as contained in annexure 8, and the authorities concerned are directed to consider the case of the petitioner for notional promotion within a period of three months from today, in case the petitioner is found to be eligible for promotion.

6. This application is, accordingly, stands disposed of.