IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2859 of 2010
Baid Nath Malakar
Versus
State Of Bihar & Ors.
-----------
4 29.09.2011 Heard learned counsels for the petitioner and the
opposite parties.
A show cause on behalf of the opposite party nos. 4
& 5 as also a rejoinder on behalf of the petitioner has been
filed.
Learned counsel for the State submits that the
order of the Court has been complied with and admissible
payments have been made to the petitioner under different
heads.
Learned counsel for the petitioner submits that
there appears to be some discrepancy in settling the retiral
dues as the retiral dues has been settled on the salary of the
petitioner @ Rs. 4210/- per month where as the petitioner
was entitled to the salary of Rs. 4670/- per month.
Considering the submissions and the show cause
as also the rejoinder, I am not inclined to proceed further in
the matter. However, in case petitioner finds any
discrepancy, it will be open for him to bring it to the notice of
the concerned Executive Engineer for consideration.
The MJC application accordingly stands disposed
of. stump
Manish/- ( Shailesh Kumar Sinha,J.)