IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4821 of 2011
RAVINDRA NATH SINHA
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.4938 of 2011
MANORAMA SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
For the petitioner in C.W.J.C.No.4821/11: M/S Sarvan Kumar,Sr.Advocate
Rajeev Nayan Singh,Advocate
For the respondents: Mr.R.K.Singh, G.P.15
For the petitioner in C.W.J.C.No.4938/11: Mr.Ashok Kr.Singh, Sr.Advocate
For the respondents : Mr.M.K.Ambastha, G.P.14
Mr.Subodh Kumar, AC to G.P.14
——
3. 30.3.2011 Despite time granted to learned counsel for the State
on 15.3.2011 to come up with instructions as to the reasons
for the stoppage of salary of the petitioners from August,
2010 he has been unable to receive any instruction on the
point.
It is evident from the letter dated 31.3.1989 of the
Human Resources Development Department to the
Accountant General, Bihar that funds were being granted
by the State Government after the takeover of the
institution in 1986 and for the year 1988-89 also funds
were granted against as many as 30 posts including the
posts on which the petitioners have been working for the
last more than 20 years. Further from the order dated
2
3.5.2010 of the Principal Secretary, pursuant to the
direction of this Court in two earlier writ petitions also, it is
accepted that though there were some lacuna in the
procedures to be followed but the petitioners of those cases
are to be continued and efforts should be made to remove
the lacuna.
In the above circumstances, put up these matters on
27th April, 2011 among ‘0’ cases in the main list.
In the meantime, the petitioners must be paid their
salaries from August, 2010 and on a month to month basis.
Let copy of this order be handed over to learned
counsels for the State appearing in both the cases.
(Ramesh Kumar Datta,J.)
Spal/