Patna High Court – Orders
Naresh Ram vs The State Of Bihar &Amp; Ors. on 1 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3107 of 2009
1. NARESH RAM S/O LATE SOHRAI CHOUDHARY VILL-
HARNICHAK, P.O+P.S- ANISABAD, DISTT- PATNA
Versus
1. THE STATE OF BIHAR THROUGH K.C. SAHA, THE
AGRICULTURE PRODUCTION COMMISSIONER, AGRICULTURE
DEPARTMENT, NEW SECRETARIATE, PATNA
2. DR. R. RAJENDRA, THE ADMINISTRATOR, BIHAR STATE
AGRICULTURE MARKETING BOARD (REPEALED) PANTH
BHAWAN, BAILEY ROAD, PATNA
3. RAMUN RAM DIRECTOR, BIHAR STATE AGRICULTURE
MARKETING BOARD (REPEALED), BHAGALPUR
4. UNDER SECRETARY, M.M.GHOSH BIHAR STATE AGRICULTURE
MARKETING BOARD (REPEALED) PANT BHAWAN, BAILEY ROAD,
PATNA
5. MR. SANJAY KUMAR, SUB-DIVISIONAL OFFICER-CUM-SPECIAL
OFFICER AGRICULTURE PRODUCE MARKET COMMITTEE
(REPEALED) LAKHISARAI
-----------
03. 01.12.2010 Heard learned counsel for the petitioner and
also perused the show cause. From the statement
made in paragraph-3 thereof the Court is satisfied that
the order on the writ petition stand complied. If the
petitioner is aggrieved by the quantum of payment or
any further duration of the payment, his remedy lies in
a fresh writ application.
The proceeding stands disposed.
It is expected that the respondents shall
take all necessary steps to reconstruct his Service-
Book so that he is not deprived of any pensionary
benefit for that reason.
P.K. ( Navin Sinha, J.)