IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1813 of 2010
ARUN KUMAR
Versus
STATE OF BIHAR & ORS.
-----------
4. 13.04.2011. In compliance of the orders of this Court dated
07.04.2011 Sri Murli Manohar Ghosh, Under Secretary,
Bihar State Agricultural Marketing Board (Dissolved) is
present and states that for ensuring full compliance of the
orders of the High Court dated 30.10.2009 passed in
C.W.J.C.No. 14261 of 2009, Annexure-1 he requires
another two weeks’ time so as to make payment to the
petitioner of the entire arrears of C.P.F. amount, arrears of
difference of salary pursuant to the pay revisions from 4th-
6th as also for adjusting the extra amount which was paid
to him on account of higher pay scale. In this connection
he requires co-operation by the petitioner as well.
Let the petitioner appear before Mr. Ghosh
tomorrow for making available the necessary documents.
Put up after two weeks maintaining its position in
the same list. In case aforesaid payments are not made, Sri
Ghosh will appear again, otherwise he need not appear.
( V.N.Sinha, J.)
P.K.P.