High Court Patna High Court - Orders

Bishwa Ranjan vs State Of Bihar &Amp; Ors. on 20 April, 2011

Patna High Court – Orders
Bishwa Ranjan vs State Of Bihar &Amp; Ors. on 20 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.599 of 2010
                                  BISHWA RANJAN
                                         Versus
                               STATE OF BIHAR & ORS.
                                           with
                                 MJC No.1465 of 2010
                                     PRADIP SAH
                                         Versus
                               STATE OF BIHAR & ORS.
                                           with
                                 MJC No.600 of 2010
                                 AWADHESH KUMAR
                                         Versus
                               STATE OF BIHAR & ORS.
                                       -----------

6. 20.04.2011 These matters were taken for

consideration along with M.J.C. No. 3125 of 2009

and other analogous cases which has been disposed

off today noticing that the order of the Court stands

complied.

In the same a show cause has been filed

stating at Paragraphs 5 and 6, that payment of

arrears of salary from November, 2010 to February,

2011 as also March, 2011 has been made to the

persons named in the Annexures along with the

Bank Account number and Branch in which the

payment has been credited. This includes the

present petitioners also.

Shree Banwari Sharma, Advocate

appearing for the petitioners submits that he has

been informed by his client during the lunch

session that no funds have been credited to the
2

accounts of the petitioners.

Let the petitioners make that statement

on affidavit.

The matter is passed over.

P. Kumar                                          (Navin Sinha, J.)