Patna High Court – Orders
Anirudha Prasad Roy vs The State Of Bihar & Ors. on 21 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.236 of 2010
1.Anirudha Prasad Roy S/O Sri Ram Swarath Roy R/O Vill.- Baban
Bigha, Castaires Town, P.O. & P.S. Deoghar, Distt.- Deoghar
(Jharkhand), Retired Subordinate Judge, Chapra ( Bihar ) ...Petitioner
Versus
1. The State Of Bihar
2. Sri I.D.S. Dhariwal Accountant General (A & E) Ii Bihar, Bir Chand
Patel Path, Patna (Bihar)
3. Sri Madan Mohan Prasad, the Director, Provident Fund Directorate,
Pant Bhawan, Bailey Road, Patna(Bihar) ....Opposite parties
----------------------------------
4 21-09-2011 Heard the parties.
Annexure-A to the show cause filed on
behalf of opposite party no.2, the Accountant General,
Bihar, shows that the required action has already been
taken by the concerned authority by issuing letter dated
12-9-2008 contained in annexure-A to the show cause.
According to the show cause the petitioner is required
to submit pre audit bill on the basis of revised pay
w.e.f. 1-4-1981 for which pay slip has already been
issued on 12-9-2008.
If the petitioner has not taken the required
steps, he may take the same without any delay. The
contempt petition is disposed of.
(Shiva Kirti Singh, J.)
BKS/- (Shivaji Pandey, J.)