IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13536 of 2011
Abdul Kadir
Versus
The State Of Bihar & Ors
----------------------------------
3. 26.8.2011. Learned counsel for the petitioner
is permitted to implead Treasury Officer,
Munger as respondent no.8 in course of the
day.
Heard Md. Rahmatullah, learned
counsel for the petitioner, Shri Awdhesh
Kumar Pandey, learned G.A.9 and Shri Arun
Kumar Arun, learned counsel appearing on
behalf of respondent no.2/Accountant
General.
As prayed by Shri Awdhesh Kumar
Pandey, learned G.A.9, eight weeks’ time
is granted to seek instruction and file
counter affidavit.
The petitioner, who retired with
effect from 28th February,2010 as Block
Agriculture Officer, Munger, has prayed
for directing the respondents to start
paying pension and payment of other
admitted dues. It was submitted that
despite issuance of authorization from the
Accountant General in the month of
January,2011 for payment of pension,
2
petitioner is not getting pension.
In view of the fact, while
granting time for filing counter
affidavit, it is desirable to direct the
newly added respondent i.e. respondent
no.8/Treasury Officer, Munger to start
paying pension before filing of the
counter affidavit. Respondent nos.4 and 6
i.e. Director, Provident Fund and District
Provident Fund Officer, Munger
respectively are directed to pay G.P.F.
amount with admissible statutory interest
before filing of the counter affidavit.
Such fact should be reflected in the
counter affidavit, which is to be filed
within eight weeks.
Put up thereafter.
Let a copy of this order be handed
over to Shri Awdhesh Kumar Pandey, learned
G.A.9.
N.H./ ( Rakesh Kumar,J.)