IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.970 of 2010
Suraj Ram & Ors
Versus
The State Of Bihar & Ors
-----------
4. 04.7.2011. Mr. Abhay Shankar Singh, learned counsel
for the petitioners, Mr. Abhinav Raj, learned
Assisting Counsel to AAG-2 for the State are
present.
A supplementary counter affidavit has
been filed on behalf of the State mentioning
therein that the payments of petitioner nos.1,7,8
and 9 as per directions of this court have been
made. In so far as other petitioners, i.e
petitioner nos.2 to 6 and 10 are concerned, it
has been mentioned that they have been directed
to produce their succession certificates. The
attitude of the deponent is reprehensible, to say
the least. The admitted position is that all
these petitioners have contested the matter at
the stage of proceedings before the Labour Court
and thus there is no dispute as to their
respective claims. The only document required to
be produced by each of the petitioners, is a
proof of their identity and nothing further.
Let the petitioners present themselves
before the respondent no.6 the Executive
2
Engineer, Flood Control Division, Water Resources
Department, Samastipur on 6.7.2011 at 10.30 A.M.
together with their proof of identity and
whereupon the said respondent will clear the
entire dues of petitioner nos.2 to 6 and 10 and
place the same on the records of the proceedings.
The failure on the part of the Executive
Engineer to carry out the directions set out
today, would require him to be present before
this Court on 11.7.2011 at 10.30 A.M. together
with suitable explanation for non-payment.
The issue of cost and interest shall be
considered at the stage of final disposal.
Put up on 11.7.2011 on the top of the
list.
ahk
(Jyoti Saran, J.)