IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16253 of 2011
Ram Rati Devi
Versus
The State Of Bihar & Ors
----------------------------------
2 19.09.2011 As prayed by Sri Upendra Kumar Singh, learned AC to
Standing Counsel No. 19, who appears on behalf of Respondent
Nos. 1 to 6 /State of Bihar, eight weeks time is granted to seek
instruction and file counter affidavit.
Put up thereafter.
In the meanwhile, Respondents, particularly Respondent
No. 4/Executive Engineer, Water Resources Department (Irrigation
Division), Sikandara, Jamui and Respondent No. 5/District
Provident Fund Officer, Jamui, are directed to take all steps to clear
all the admitted dues to the petitioner. Such fact should be reflected
in the counter affidavit which is to be field within eight weeks.
Praful ( Rakesh Kumar, J.)