IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5818 of 2010
1. Keshri Nandan Dwivedi S/O Late Ram Padarath Dwivedi, R/O Vill
Chandiha, P.S.Purnahiya, Distt-Sheohar
2. Girish Kumar Singh, S/O Late Bhagwan Singh, R/O Vill Karthia,
P.S.Gauri Bazar, Distt- Deoria(Uttar Pradesh)
3. Bishwanath Prasad, S/O Late Chandrika Prasad, R/O Vill Bishunpur Sri
Ram , P.S.Sakra, Distt-Muzaffarpur.
... Petitioners
Versus
1. The State Of Bihar
2. The Principal Secretary, Public Health Engineering Department, Government
of Bihar, New Secretariat, Patna
3. The Chief Engineer , Mechanical Public Health Engineering Department,
Government of Bihar, New Secretariat, Patna
4. The Superintending Engineer , Mechanical Public Health Engineering Circle,
Muzaffarpur
5. The Executive Engineer, Public Health Engineering Division, Muzaffarpur.
... Respondents
-----------
4 09.09.2011 Sri Tej Bahadur Singh, Sr. Advocate, AAG-7 fairly
acknowledges that the issue stands settled by the Supreme Court
on dismissal of the Special Leave Petition preferred by the State
against the order of this Court. He submits that he has received
instructions and that the petitioners are receiving their salary
also.
Counsel for the petitioner however, submits that on
account of the dispute with regard to the applicability of the CPF
Scheme to them etc. the salary is being paid at the old scale of
2002 and not the present scale.
If the petitioner represents on that account with a copy
of the present order, this Court expects that Respondent No.2
shall adequately examine matter on the administrative side so
that litigation wholly avoidable is prevented and appropriate
orders in accordance with law be passed within a maximum
2
period of three months from the date of receipt of the
presentation before him.
It is further expected that if the respondent finds
justification in the claim or any part of the claim, necessary
consequential action shall be taken within the same period.
The writ application stands disposed.
( Navin Sinha, J.)
Md. Ibrarul