High Court Patna High Court - Orders

Arhuliya Devi vs The State Of Bihar &Amp; Ors on 7 March, 2011

Patna High Court – Orders
Arhuliya Devi vs The State Of Bihar &Amp; Ors on 7 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.4243 of 2011
                                      ARHULIYA DEVI
                                            Versus
                                THE STATE OF BIHAR & ORS
                                          -----------

02 07-03-2011 As prayed by learned A.C. to Standing Counsel No.18,

eight weeks time is granted to seek instruction and file counter

affidavit.

Put up this case after ten weeks.

The petitioner’s husband died on 4.4.2007, while

functioning as peon (ANUSEWAK) in the office of the Executive

Engineer, Koshi Canal Division, Jai Nagar, Madhubani. The

petitioner has prayed that till date nothing has been paid to the

petitioner nor even family pension has been fixed despite several

communications.

All the Respondents, particularly Respondent nos. 4, 5

and 6 i.e. The Engineer-in-Chief, Water Resources Department,

Govt. of Bihar, the Executive Engineer, Kamala Canal Division,

Jainagar, Madhubani and the Superintending Engineer, East Koshi

Canal Circle, Jainagar, Madhubani ,are directed to take all steps

for clearing all the admitted dues of the petitioner within eight

weeks. Such fact should be reflected in the counter affidavit,

which is to be filed within eight weeks.

Let a copy of this order be handed over to the learned

Standing Counsel No.18.

NKS/-                                        ( Rakesh Kumar,J.)