High Court Patna High Court - Orders

Sakaldeo Prasad Singh vs The State Of Bihar &Amp; Ors. on 5 October, 2010

Patna High Court – Orders
Sakaldeo Prasad Singh vs The State Of Bihar &Amp; Ors. on 5 October, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      MJC No.3779 of 2010
                                  SAKALDEO PRASAD SINGH
                                              Versus
                                 THE STATE OF BIHAR & ORS.
                                            -----------

02. 05.10.2010 Heard Mr. Arbind Kumar Singh, learned counsel

appearing on behalf of the petitioner and Ms. Mohani Kumari,

assisting counsel to SC-9 for the opposite party nos. 1 to 4.

This contempt application has been filed by reason

of non-compliance of the order dated 26.3.2010 passed in

C.W.J.C. No. 4072 of 2007. This Court while disposing of the

writ application had issued directions to the concerned

authorities of the Education Department to re-fix and re-

calculate the pension and pensionary benefit of the petitioner by

counting his service rendered with effect from 9.5.1974 until his

date of superannuation on 31.10.2005 and to provide him with

the consequential benefits, within a period of three months from

the date of receipt/production of a copy of the order.

Learned counsel for the petitioner, with reference

to the representation placed at Annexure-2 series, submits that

despite the order of this Court having been brought to the

notice of the concerned authorities the same yet remains to be

complied.

Let a show cause be filed on behalf of the opposite

party nos. 1 to 4 within a period of four weeks from today, in

response to the statement made in the contempt application.

Put up after four weeks.

S.Sb/-                                                      (Jyoti Saran, J.)
 2