High Court Patna High Court - Orders

Bhagwan Singh vs The State Of Bihar &Amp; Ors. on 15 December, 2010

Patna High Court – Orders
Bhagwan Singh vs The State Of Bihar &Amp; Ors. on 15 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             MJC No.4722 of 2010
                                BHAGWAN SINGH
                                    Versus
                          THE STATE OF BIHAR & ORS.
                                 -----------

2. 15.12.2010. Heard Mr. Arbind Prasad Singh,

learned counsel for the petitioner and

Dr. Mankeshwar Tiwari, learned

Assisting Counsel to AAG-11 for the

opposite parties.

The writ petition was disposed

of by order dated 10.2.2010 directing

the authorities of the State

Government to count the entire period

of service of the petitioner rendered

from 17.4.1973 until his

superannuation on 31.7.2002 for the

purpose of calculation of his retiral

benefits and after carrying out the

said exercise, make payment of the

consequential benefits flowing there

from within a period of three months

from the date of receipt/production of

a copy of the order.

                                 Learned         counsel       for        the

                      petitioner,        with     reference        to     the

                      representation       placed       at   Annexure-2,

                      submits     that     the    attention        of    the
                        2




Executive Engineer, Tubewell Division,

Gaya was drawn towards the order

passed as back as on 6.4.2010,

however, the same yet remains to be

complied.

                 Learned       counsel           for     the

      opposite    parties       prays     for     a    short

      adjournment      for    seeking      instructions

and filing show cause in response to

the statements made in the contempt

application.

As prayed, put up after six

weeks.

ahk                            (Jyoti Saran, J)