IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2724 of 2007
1. DEVENDRA KUMAR MISHRA, SON OF SRI MUKTESHWAR MISHRA,
RESIDENT OF VILLAGE CHUNIDARH, P.S. SIMARI, DISTRICT BUXAR.
2. AKHILESHWAR SINGH SON OF SRI SUBH NARAIN SINGH, RESIDENT OF
VILLAGE SHAH MUHAMMAD DUMRI, P.S. PARO, DISTRICT
MUZAFFARPUR.
3. VICTOR LUCUS SON OF LATE LUKUS PAUL, RESIDENT OF MOHALLA
CHRISTIAN QUARTER, BETTIAH, P.S. BETTIAH, DISTRICT WEST
CHAMPARAN.
Versus
1. THE STATE OF BIHAR, THROUGH THE SECRETARY CUM
COMMISSIONER, HOME (SPECIAL) DEPARTMENT, GOVERNMENT OF
BIHAR, MAIN SECRETARIAT, PATNA.
2. THE COMMANDANT GENERAL, BIHAR HOME GUARD, CHHAJJUBAGH,
PATNA.
3. THE FINANCE COMMISSIONER, FINANCE DEPARTMENT,
GOVERNMENT OF BIHAR, MAIN SECRETARIATE, PATNA.
4. THE DEPUTY COMMANDANT GENERAL, BIHAR HOME GUARD,
CHHAJUBAGH, PATNA.
---------------
03. 02.09.2011 It appears prayer made in the writ petition
to direct the authorities to grant the petitioners the
pay scale of Rs.5500-9000/- has been allowed to the
petitioners under force order no.383/2007 bearing
Memo No.1723 dated 31.07.2007, Annexure-B to the
supplementary counter affidavit filed on behalf of
respondent nos.2 and 4. In the circumstances, prayer
made in the writ petition has become infructuous,
which is, accordingly, disposed of. It goes without
saying that if any recovery was made in compliance
of the order dated 15.07.2005, Annexure-5, the same
be refunded to the petitioners.
Rajesh/ ( V. N. Sinha, J.)