IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4722 of 2010
BHAGWAN SINGH
Versus
THE STATE OF BIHAR & ORS.
-----------
2. 15.12.2010. Heard Mr. Arbind Prasad Singh,
learned counsel for the petitioner and
Dr. Mankeshwar Tiwari, learned
Assisting Counsel to AAG-11 for the
opposite parties.
The writ petition was disposed
of by order dated 10.2.2010 directing
the authorities of the State
Government to count the entire period
of service of the petitioner rendered
from 17.4.1973 until his
superannuation on 31.7.2002 for the
purpose of calculation of his retiral
benefits and after carrying out the
said exercise, make payment of the
consequential benefits flowing there
from within a period of three months
from the date of receipt/production of
a copy of the order.
Learned counsel for the
petitioner, with reference to the
representation placed at Annexure-2,
submits that the attention of the
2
Executive Engineer, Tubewell Division,
Gaya was drawn towards the order
passed as back as on 6.4.2010,
however, the same yet remains to be
complied.
Learned counsel for the
opposite parties prays for a short
adjournment for seeking instructions
and filing show cause in response to
the statements made in the contempt
application.
As prayed, put up after six
weeks.
ahk (Jyoti Saran, J)