IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.6035 of 2008
Anugrah Narayan Singh
Versus
The State Of Bihar & Ors
----------------------------------
02 19-09-2011 The Respondent/State is directed to file a detailed
affidavit specifically dealing with the averments made in the writ
petition and also specify as to under what circumstances full pension
(100 %) pension has not been sanctioned in favour of the petitioner.
The Respondents, in the meanwhile, are directed to take steps for
payment of Provident Fund amount to the petitioner. Further
affidavit on behalf of the State must be filed within eight weeks.
The fact regarding payment of G.P.F. amount and steps for
sanctioning of full pension should be reflected in the counter
affidavit, which is to be filed within eight weeks.
In the meanwhile, Sri Rakesh Kumar Singh, learned
counsel appearing on behalf of Respondent/ Accountant General,
Bihar may also get instruction and file counter affidavit.
Put up this case after eight weeks.
( Rakesh Kumar, J.)
NKS/-