High Court Patna High Court - Orders

Raghunath Singh vs State Of Bihar & Ors. on 6 July, 2011

Patna High Court – Orders
Raghunath Singh vs State Of Bihar & Ors. on 6 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              MJC No.858 of 2010
                               Raghunath Singh
                                    Versus
                            State Of Bihar & Ors.
                                 -----------

3. 06/07/2011 From the show cause filed on behalf of

the Accountant General, it appears that the

authority slip for release of Commuted Value

Pension was issued in favour of the petitioner

as far back as on 21.2.2002. However, learned

counsel for the petitioner submits that the

actual amount in this regard has been released

to the petitioner only on 26.9.2010. He submits

that after 21.2.2002 pension of the petitioner

was reduced in view of the authority slip but

the amount of this Commuted Value of Pension

was not actually paid. In the circumstances, he

submits that the petitioner has suffered both

ways. He also submits that the interest as

awarded by this Court by its order dated

26.9.2008 has also not been given on the said

amount.

Learned counsel for the opposite parties

prays for two weeks time to seek specific

instructions on this point and file specific

show cause.

Put up after two weeks.

      Pradeep/                               ( J. N. Singh,J.)