IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.599 of 2010
BISHWA RANJAN
Versus
STATE OF BIHAR & ORS.
with
MJC No.1465 of 2010
PRADIP SAH
Versus
STATE OF BIHAR & ORS.
with
MJC No.600 of 2010
AWADHESH KUMAR
Versus
STATE OF BIHAR & ORS.
-----------
6. 20.04.2011 These matters were taken for
consideration along with M.J.C. No. 3125 of 2009
and other analogous cases which has been disposed
off today noticing that the order of the Court stands
complied.
In the same a show cause has been filed
stating at Paragraphs 5 and 6, that payment of
arrears of salary from November, 2010 to February,
2011 as also March, 2011 has been made to the
persons named in the Annexures along with the
Bank Account number and Branch in which the
payment has been credited. This includes the
present petitioners also.
Shree Banwari Sharma, Advocate
appearing for the petitioners submits that he has
been informed by his client during the lunch
session that no funds have been credited to the
2
accounts of the petitioners.
Let the petitioners make that statement
on affidavit.
The matter is passed over.
P. Kumar (Navin Sinha, J.)