IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5818 of 2010
1. KESHRI NANDAN DWIVEDI S/O LATE RAM PADARATH DWIVEDI
R/O VILL CHANDIHA, P.S.PURNAHIYA, DISTT-SHEOHAR
2. GIRISH KUMAR SINGH S/O LATE BHAGWAN SINGH R/O VILL
KARTHIA, P.S.GAURI BAZAR, DISTT- DEORIA(UTTAR PRADESH)
3. BISHWANATH PRASAD S/O LATE CHANDRIKA PRASAD R/O VILL
BISHUNPUR SRI RAM , P.S.SAKRA, DISTT-MUZAFFARPUR
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY, PUBLIC HEALTH ENGINEERING
DEPARTMENT GOVERNMENT OF BIHAR, NEW SECRETARIAT, PATNA
3. THE CHIEF ENGINEER , MECHANICAL PUBLIC HEALTH
ENGINEERING DEPARTMENT GOVERNMENT OF BIHAR, NEW
SECRETARIAT, PATNA
4. THE SUPERINTENDING ENGINEER , MECHANICAL PUBLIC HEALTH
ENGINEERING CIRCLE MUZAFFARPUR
5. THE EXECUTIVE ENGINEER, PUBLIC HEALTH ENGINEERING
DIVISION MUZAFFARPUR
-----------
2 28.6.2010 Grievance of the petitioner is that they are not
being paid their salary since December, 2006 and
onwards as well as current salary, despite the fact that
their services were regularized on 11.12.2006 and since
then they are continuously discharging their duties.
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.
In the meantime, respondents will take steps for
payment of arrears of salary as well as current salary to
the petitioner, if there is no any serious reason for not
2
making payment to the petitioner.
(Mridula Mishra,J.)
A.kumar