IN THE HIGH COURT OF JUDICATURE AT PATNA Miscellaneous Jurisdiction Case No.701 of 2011 Suresh Kumar Versus The State of Bihar & Ors. --------------
11. 17.10.2011 In compliance of the order of the High
Court opposite party no.7 is present. Her personal
appearance is dispensed with. Let counsel for the
State file supplementary show cause on behalf of
opposite party no.6 stating that petitioner was
allowed to join the post in compliance of the order of
the High Court with effect from 20.08.2011 and is
being paid salary from that date. The show cause
should also state that arrears of salary from the date
of relieving pursuant to the transfer order already
quashed by this Court till 20.8.2011 shall be paid to
the petitioner after disposal of the matter in the
Supreme Court. The show cause should also mention
the S.L.P. number.
Put up on 24.10.2011 maintaining its
position in the same list.
( V. N. Sinha, J.)
Rajesh/