IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.86 of 2005
RAM DULARI DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
7/ 04-07-2008 Heard learned counsel for the petitioner and learned
counsel for the State.
This writ petition has been filed for pre and post retiral
dues but according to the petitioner all the grievances have been
redressed, except interest.
In the said facts and circumstances, this writ petition is
disposed of with a liberty to the petitioner to raise his grievance with
regard to interest before the authorities concerned within four weeks
from today. If such an application is filed within the prescribed time
then the concerned authority should dispose of the petitioner’s
application within eight weeks thereafter by a speaking order in
accordance with law. If any amount is found legally payable, it should
be paid to the petitioner immediately thereafter.
B.Tiwary/ ( S. N. Hussain,J )