IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 4676 of 2011
Som Nath Kachhap ...... Petitioner
Versus
State of Jharkhand & ors. ...... Respondents
--------
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
——–
For the petitioner: Mr. Kaushalendra Prasad, Advocate
For the State: J.C. to Sr. SC-I
--------
th
Order No. 4: Dated 9 September, 2011
Per D.N.Patel, J.
1. Learned counsel for the petitioner submitted that though the petitioner is
working as Filaria Inspector approximately since 1978, sincerely,
diligently, honestly and to the satisfaction of the authorities, he has not
been paid his salary from March, 2011 onwards, though as per the
Annexure to the memo of this writ petition, in the month of May as well
as in the month of August, sizable amount has already been given by the
Government for several works, to be done, including for payment of
salary to the employees.
2. Learned counsel for the respondent-State is seeking time to get
instructions, though a copy of the writ petition has already been received
by the respondents on 10th August, 2011.
3. I, therefore, direct respondent no.2 to file an affidavit in this writ petition
on or before the next date of hearing, failing which he shall remain
personally present before this Court on the next date of hearing at 10.30
a.m.
4. The matter is adjourned to be listed on 16th September, 2011.
( D.N. Patel, J. )
A.K.Verma/