IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.188 of 2011
Ramayan Ram .
Versus
The State Of Bihar & Ors.
-----------
3/ 29/06/2011 Heard learned counsel for the petitioner and for
the opposite parties.
Learned counsel for the petitioner submits from
Annexure-A to the show cause dated 19.5.2011 that once
Opposite Party No.2 had arrived at the conclusion that for
the period 5.7.2010 to 10.2.2011 the petitioner was not at
fault, in accordance with the order of the writ petition it
comes within the category of “legitimate dues” which was
required to be paid within the period indicated in the order.
The defence of Opposite Party No.2 with regard to official
procedures does not appeal to the Court. Let the Opposite
Party No.2 ensure that all procedural formalities are
complied with and the actual monetary benefits are paid to
the petitioner within a maximum period of four weeks from
today.
If it is not so paid within a period of four weeks,
the petitioner shall be at liberty to claim interest on the
arrears which shall then necessarily have to be borne by
the individual concerned and not the State Government.
The application stands disposed.
KC ( Navin Sinha, J.)