IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.737 of 2010
Most. Shyam Pri Devi
Versus
State Of Bihar & Ors.
-----------
5 19.08.2011 Heard learned counsels for the petitioner, the
State and the Corporation.
A show cause has been filed on behalf of the
Corporation stating therein that the order of the Court has
been complied with and the admissible dues have been
paid, however, with regard to the payment of arrears on
account of revision of pay and pension the same would be
considered subject to the result of L.P.A. No. 960 of 2007
which is pending in this Court.
In this view of the matter, this contempt
application need not proceed further and the same
accordingly stands disposed of.
Manish/- ( Shailesh Kumar Sinha,J.)