High Court Patna High Court - Orders

Shankar Dutta Mishra vs The State Of Bihar &Amp; Ors on 14 February, 2011

Patna High Court – Orders
Shankar Dutta Mishra vs The State Of Bihar &Amp; Ors on 14 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.2858 of 2011
                      SHANKAR DUTTA MISHRA
                              Versus
                    THE STATE OF BIHAR & ORS
                           -----------

2. 14.2.2011. As prayed by learned A.C. to

S.C.20, eight weeks’ time is granted to

seek instruction and file counter

affidavit.

The petitioner, who retired on

31.3.2000 as Clerk from Nauwatpur Block,

has prayed for directing the respondents to

make payment of all the dues of G.P.F.,

Gratuity and other dues. The petitioner has

further submitted that despite lapse of

about ten years, the petitioner’s final

pension has not been fixed and he is

getting only provisional pension. The

respondents are directed to take all steps

to make payment of all the admitted dues to

the petitioner before filing counter

affidavit and such fact should be reflected

in the counter affidavit, which is to be

filed within eight weeks. The respondents

are also directed to clarify as to under

what circumstances, the petitioner is still

getting provisional pension whereas the
2

petitioner has made a categorical statement

that there was no departmental proceeding

nor any judicial proceeding pending against

the petitioner.

Put up this case after ten weeks.

Let a copy of this order be handed

over to the learned counsel for the State.

N.H./                     ( Rakesh Kumar,J.)