High Court Patna High Court - Orders

Ajita Bose vs State Of Bihar & Ors. on 29 June, 2011

Patna High Court – Orders
Ajita Bose vs State Of Bihar & Ors. on 29 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MJC No.2428 of 2010
                                       Ajita Bose
                                          Versus
                                State Of Bihar & Ors.
                                        -----------

5. 29.06.2011 The Superintendent of Police, Munger is present

in person.

Pursuant to the earlier order of this Court

fresh reasoned and speaking order has been passed on

23.6.2011 by him. Certain claims of the petitioner has

been allowed and others have been rejected.

The direction in the writ petition only was to

consider the representation for salary.

Learned counsel for the petitioner sought to

persuade the Court that the relief denied by the order

dated 23.6.2011 was not in consonance with law.

That further enquiry cannot be held in the

contempt jurisdiction and has to be the subject matter of

a fresh writ petition only, if so advised.

The Superintendent of Police who is present in

person assures the Court that the dues found payable in

the aforesaid order shall be made available to the

petitioner within a maximum period of two weeks from

today.

The application stands disposed.

P. Kumar                                                ( Navin Sinha, J.)