IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14521 of 2005
PURENDRA NARAIN VERMA
Versus
THE STATE OF BIHAR & ORS
-----------
4 06/10/2010 There is categorical statement in paragraph 8 of
the counter affidavit filed on behalf of respondent no. 3
that the District Superintendent of Education, Gaya has
forwarded his recommendation for settlement of pension
claim of the petitioner to the Accountant General Bihar,
Patna through Speed Post on 4.10.2010.
The ball is now in the court of the Accountant
General, Bihar. The Court would like to take the present
litigation to its logical end and, therefore, is not disposing
of this matter today. Learned counsel for the Accountant
General, Bihar is now directed to instruct his clients to
process the claim of the petitioner in the shortest possible
time and authorize pension etc. in terms of
recommendation of the State respondents.
Matter will come up in top 20 cases on
08.11.2010.
AMIN/ (Ajay Kumar Tripathi, J.)