IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3437 of 2007
SITA RAM MOCHI, SON OF PREM MOCHI, RESIDENT OF
VILLAGE HIRROPATTI, P.S. BISFI, DISTT. MADHUBANI.
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE, MADHUBANI.
3. THE DISTRICT ESTABLISHEMNT COMMITTEE DISTRICT
MADHUBANI.
4. THE B.D.O. BISFI DISTRICT MADHUBANI.
5. THE B.D.O. MADHEPUR DISTRICT MADHUBANI.
-----------
02. 15.09.2011 Counsel for the state has filed counter affidavit,
wherefrom it appears that after serving leave to the petitioner for
the period during which he was not reporting for duty, arrears of
salary for the said period has been sanctioned. The amount due
to the petitioner in the light of the order sanctioning the leave be
paid to the petitioner as early as possible, in any case within a
reasonable time, not exceeding two months from the date of
receipt/production of a copy of this order before the Collector,
Madhubani.
The writ application is, accordingly, disposed of.
( V.N. Sinha, J.)
Rajesh/