High Court Patna High Court - Orders

Pawan Kumar Jha vs The State Of Bihar &Amp; Ors on 28 February, 2011

Patna High Court – Orders
Pawan Kumar Jha vs The State Of Bihar &Amp; Ors on 28 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.3747 of 2011
                         PAWAN KUMAR JHA
                              Versus
                    THE STATE OF BIHAR & ORS
                           -----------

2. 28.2.2011. As prayed on behalf of Commissioner-cum-

Chief Executive Officer, Patna Municipal

Corporation/respondent nos.2 and 3, eight weeks’

time is granted to seek instruction and file

counter affidavit.

The petitioner, who retired with effect

from 31.7.2010 as Assistant from Patna Municipal

Corporation, Head Office, has prayed for directing

the respondents to make payment of all the retiral

dues. It was submitted by Shri Bindeshwari Prasad

Yadav, learned counsel for the petitioner that till

date, nothing has been paid to the petitioner.

The respondents are directed to take all

steps to make payment of all the admitted dues to

the petitioner within eight weeks so that such fact

should be reflected in the counter affidavit, which

is to be filed within eight weeks.

Put up this case after ten weeks.

        N.H./                        ( Rakesh Kumar,J.)