High Court Patna High Court - Orders

Baid Nath Malakar vs State Of Bihar & Ors. on 29 September, 2011

Patna High Court – Orders
Baid Nath Malakar vs State Of Bihar & Ors. on 29 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.2859 of 2010
                            Baid Nath Malakar
                                  Versus
                          State Of Bihar & Ors.
                               -----------

4 29.09.2011 Heard learned counsels for the petitioner and the

opposite parties.

A show cause on behalf of the opposite party nos. 4

& 5 as also a rejoinder on behalf of the petitioner has been

filed.

Learned counsel for the State submits that the

order of the Court has been complied with and admissible

payments have been made to the petitioner under different

heads.

Learned counsel for the petitioner submits that

there appears to be some discrepancy in settling the retiral

dues as the retiral dues has been settled on the salary of the

petitioner @ Rs. 4210/- per month where as the petitioner

was entitled to the salary of Rs. 4670/- per month.

Considering the submissions and the show cause

as also the rejoinder, I am not inclined to proceed further in

the matter. However, in case petitioner finds any

discrepancy, it will be open for him to bring it to the notice of

the concerned Executive Engineer for consideration.

The MJC application accordingly stands disposed

of. stump

Manish/- ( Shailesh Kumar Sinha,J.)