IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1344 of 2011
KRISHNA BALLAV PRASAD
Versus
THE STATE OF BIHAR & ORS
-----------
03 02-02-2011 As prayed by learned A.C. to Govt. Pleader No.4, eight
weeks time is granted for seeking instruction and filing counter
affidavit.
List this case after ten weeks.
It was submitted by the learned counsel for the petitioner
that the petitioner retired on 31.7.2002 and till the date of retirement
there was no departmental proceeding or any criminal proceeding
pending against the petitioner and, as such, the petitioner was
entitled to get full pension. However, the petitioner is being paid till
date provisional pension.
The Respondent State is directed to fix final pension and
start paying the same before filing of the counter affidavit. Such fact
should be reflected in the counter affidavit.
Let a copy of this order be handed over to the learned
counsel for the State.
NKS/- ( Rakesh Kumar, J.)