High Court Patna High Court - Orders

Rameshwar Singh vs The State Of Bihar &Amp; Ors on 10 December, 2010

Patna High Court – Orders
Rameshwar Singh vs The State Of Bihar &Amp; Ors on 10 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.3923 of 2010
                                   RAMESHWAR SINGH
                                           Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

02. 10.12.2010 This application has been filed by the

petitioner for initiating a proceeding of contempt on

account of deliberate disobedience of the Order, dated

05.08.2009, passed in C.W.J.C. No. 8727 of 2009.

By the Order, dated 05.08.209, direction

was issued to the Respondents (Opposite Parties) for

making payment of arrears of salary of I.Sc. trained

scale to the petitioners, as it is being paid to the

others. The promotion was allowed with effect from

01.04.1985 by Order, contained in Memo No. 2456,

dated 24.08.1995.

Show-cause has been filed on behalf of

District Superintendent of Education, Siwan, stating

that in compliance of the direction of this Court, the

difference of arrears of salary of I.Sc. trained scale

has been sanctioned and allowed to the petitioner vide

Office Order, contained in Memo No. 2846, dated

30.10.2010. Along with this show-cause, a letter

dated 03.11.2010, submitted by the writ petitioner

before the District Superintendent of Education,

Siwan, has been annexed as Anneuxre-B, vide which
2

petitioner has admitted that all payments of his

difference of arrears of salary for the period

01.104.1984 to 23.08.1995 has been paid and now

nothing is dues.

Considering this submission, the contempt

proceeding is disposed of.

(Mridula Mishra, J.)
SKM