IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2138 of 2010
SRINIWAS GUPTA & ANR
Versus
STATE OF BIHAR & ORS. .
-----------
3 02-02-2011 Heard the parties.
The petitioners had already been granted 2nd
Time Bound Promotion in compliance of order of the
writ court. The actual benefits on account of such
promotion as well as revision of pension remained to be
carried out. Today a supplementary show cause has been
filed on behalf of Opposite Party no.2 stating that the
actual benefits have already been sanctioned and paid
through the concerned treasury and the pension has
already been revised.
In view of aforesaid facts, the order of the writ
court has been fully complied with. This contempt
application is finally disposed of.
(Shiva Kirti Singh, J.)
BKS/-