IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9354 of 2006
MOST.CHANDIKA DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
For the petitioner : Mr. Suman Kumar Mishra, Advocate.
Mr. Ajay Kumar Jha, Advocate.
For the State : Mr. A. Amanullah, G.A.-4
Mr. anuj Kumar, A.C. to G.A.-4
For the Accountant
General : Mr. J.P. Karn, Sr. Advocate.
3 03.03.2011 Heard learned counsel for the petitioner and State.
A clear cut stand has been taken by the State, in its
counter affidavit that the husband of the petitioner has been
paid his pension and other retiral benefits on the revised
pay scale and only the arrears of difference of salary and the
revised scale are due, for which necessary order has been
passed on 26.2.2007 and payment has also been paid to the
petitioner. A Xerox copy of the revised authority of pension
has also been handed over to the learned counsel for the
petitioner by learned counsel appearing for the Accountant
General.
No objection is raised on behalf of the petitioner.
Accordingly, this writ petition is dismissed as having
become infructuous.
PN (Dr. Ravi Ranjan, J.)