High Court Patna High Court - Orders

Binod Kumar Das vs The State Of Bihar &Amp; Ors on 6 July, 2010

Patna High Court – Orders
Binod Kumar Das vs The State Of Bihar &Amp; Ors on 6 July, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.8513 of 2010
                           BINOD KUMAR DAS
                                 Versus
                       THE STATE OF BIHAR & ORS
                                -----------

02/ 06.07.2010 Only prayer in this writ application is for a

direction to the respondents to make payment of subsistence

allowed to the petitioner since 21.8.2009 to 21.4.2010. The

petitioner was placed under suspension by order dated

3.8.2009. Petitioner’s case is that the suspension order was

received by the petitioner on 18.8.2009 and immediately

thereafter on 21.8.2009 he gave his joining at the

headquarter fixed at.

Counsel appearing for the State is directed to seek

instruction and file counter affidavit, for which four weeks

time is allowed.

Put up for admission after four weeks under the

same heading, retaining its position.

In the meantime, arrears of subsistence allowance

must be paid to the petitioner.

      DKS/                                       (Mridula Mishra, J.)