IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11684 of 2011
Anandi Devi
Versus
The State Of Bihar & Ors
-----------
2. 20.7.2011. On call, a prayer has been made by
Shri Md. Harun Quraishi, learned A.C. to
S.C.8 to adjourn the case for eight weeks
for seeking instruction and filing counter
affidavit.
The petitioner has claimed in the
present writ petition for death-cum-retiral
dues as well as family pension since her
husband died while functioning as Inspector
of Police in Atiyani Police Station,
Sheikhpur on 4.9.2006.
Keeping in view the urgency of the
matter, while adjourning the case, it is
desirable to direct the respondent
no.2/Superintendent of Police, Seikhpura to
take all steps for clearing all the
admitted dues in favour of the petitioner.
Similarly, respondent no.3/District
Provident Fund Officer, Seikhpura is
directed to make payment of G.P.F. amount
kept in the account of the husband of the
petitioner with statutory admissible
2
interest before filing counter affidavit.
Counter affidavit is to be filed
within eight weeks from today. Fact
regarding payment of admitted dues must be
indicated in the counter affidavit.
Put up this case after eight weeks.
N.H./ ( Rakesh Kumar,J.)