High Court Patna High Court - Orders

Arun Kumar vs State Of Bihar &Amp; Ors. on 13 April, 2011

Patna High Court – Orders
Arun Kumar vs State Of Bihar &Amp; Ors. on 13 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.1813 of 2010
                                      ARUN KUMAR
                                          Versus
                                STATE OF BIHAR & ORS.
                                        -----------

4. 13.04.2011. In compliance of the orders of this Court dated

07.04.2011 Sri Murli Manohar Ghosh, Under Secretary,

Bihar State Agricultural Marketing Board (Dissolved) is

present and states that for ensuring full compliance of the

orders of the High Court dated 30.10.2009 passed in

C.W.J.C.No. 14261 of 2009, Annexure-1 he requires

another two weeks’ time so as to make payment to the

petitioner of the entire arrears of C.P.F. amount, arrears of

difference of salary pursuant to the pay revisions from 4th-

6th as also for adjusting the extra amount which was paid

to him on account of higher pay scale. In this connection

he requires co-operation by the petitioner as well.

Let the petitioner appear before Mr. Ghosh

tomorrow for making available the necessary documents.

Put up after two weeks maintaining its position in

the same list. In case aforesaid payments are not made, Sri

Ghosh will appear again, otherwise he need not appear.

( V.N.Sinha, J.)
P.K.P.