IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.19955 of 2011
Syed Ghulam Mohammad
Versus
The State Of Bihar & Ors
----------------------------------
2 17.11.2011 As prayed by Smt. Archana Sinha, learned A.C. to
Standing Counsel No. 12, eight weeks time is granted to seek
instruction and file counter affidavit.
Put up thereafter.
The petitioner retired on 30.09.2010 as ‘Assistant
Director, Krishi Ganana, Patna, and till date, as claimed, even
provisional pension has not been fixed. Accordingly, while granting
time to the state counsel it is desirable to direct the respondents to
take steps for making payment of all the admitted dues before filing
of the counter affidavit. Counter affidavit must be filed within eight
weeks.
Learned counsel appearing on behalf of Accountant
General, Bihar, Patna, may also get instruction. The court expects
that immediately after receipt of the sanction order from the state
authority, the Accountant General, Bihar, Patna, shall issue
authorization.
Praful ( Rakesh Kumar, J.)