High Court Patna High Court - Orders

Dharmapal vs The State Of Bihar & Ors on 30 June, 2011

Patna High Court – Orders
Dharmapal vs The State Of Bihar & Ors on 30 June, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.5860 of 2004
                                 Dharmapal
                                   Versus
                          The State Of Bihar & Ors
                                  -----------

11. 30.06.2011 It appears that through some inadvertence order no. 9

dated 27.6.2011 has been typed and pronounced though the text

thereof related to some other case.

Order no. 10 also passed on 27.6.2011 in this case

and requires to be pronounced.

Let order no. 9 dated 27.6.2011 be treated as recalled

as of no effect.

Learned counsel for the petitioner appears and

crystallizes his grievance with regard to DA based on the amount

of Rs. 2575/- instead of the full amount of his basic salary.

He invites attention to the fixation of his pay as

contained in Annexure No.5 whereby no amount of D.A. was

found admissible. Thereafter by Annexure No.8, D.A. appears to

have been found admissible but on a lower amount of Rs. 2575/-

It has further been observed that the petitioner has

overdrawn a sum of Rs. 86,360/- but the petitioner submits that

the same does not appear to be based on any materials.

A counter affidavit has no doubt been filed on behalf

of the respondents but the main grievance of the petitioner does

not appear to have been addressed.

Let the respondents file a supplementary counter
affidavit making specific and clear averments with regard to the

basis for calculating the D.A. as done in Annexure No. 8 and also

clarify the grounds for observing that the petitioner has already

received excess payment of Rs. 86,360/-

Put up this matter again after two weeks under the

same heading.

Fahad                                      ( Vikash Jain, J. )