High Court Madhya Pradesh High Court

Arvind Nagaich vs The State Of Madhya Pradesh on 3 May, 2010

Madhya Pradesh High Court
Arvind Nagaich vs The State Of Madhya Pradesh on 3 May, 2010
                                                                1


                 Writ Petition No. 4906 / 2010
03/05/2010:

      Shri Ajay Sen, learned counsel for the petitioner.
      In view of the appointment of another person as A.G.P.,
this petition is rendered infructuous with regard to the
appointment on the post of A.G.P.
      However, grievance of the petitioner is that salary and
payment for the work done by the petitioner has not been made.
In case petitioner's salary has not been paid, petitioner is
directed to submit a claim in this regard before respondent No.2

and respondent No.2 is directed to settled the claim of petitioner
with regard to payment of salary and other benefit for the work
done by him within a period of one month from the date of
receipt of certified copy of this order.

With the aforesaid this petition stands dismissed.

(Rajendra Menon)
Judge
ss*