High Court Patna High Court - Orders

Shashi Kant Kanchan vs The State Of Bihar & Ors on 23 September, 2011

Patna High Court – Orders
Shashi Kant Kanchan vs The State Of Bihar & Ors on 23 September, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.2958 of 2011
                           Shashi Kant Kanchan
                                   Versus
                          The State of Bihar & Ors
                                  -----------

2. 23.9.2011 Learned counsel for the petitioner submits that the

petitioner after his appointment as Panchayat Shiksha Mitra

in the year 2005 and subsequently becoming a Panchayat

Teacher with effect from 1.7.2006 suddenly faced stoppage

of his salary from April, 2008 without assigning any reason

and without issuing any show cause or initiating any

proceeding against him. It is submitted that the work is

being taken from the petitioner but no payment has been

made for the last two and a half years.

As prayed for by learned counsel for the State, put up

after four weeks in the main list to enable him to file the

counter affidavit in the matter.

In the meantime, if work is being taken from the

petitioner then current salary must be paid to him.

(Ramesh Kumar Datta,J.)

Spal/