IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8513 of 2010
BINOD KUMAR DAS
Versus
THE STATE OF BIHAR & ORS
-----------
02/ 06.07.2010 Only prayer in this writ application is for a
direction to the respondents to make payment of subsistence
allowed to the petitioner since 21.8.2009 to 21.4.2010. The
petitioner was placed under suspension by order dated
3.8.2009. Petitioner’s case is that the suspension order was
received by the petitioner on 18.8.2009 and immediately
thereafter on 21.8.2009 he gave his joining at the
headquarter fixed at.
Counsel appearing for the State is directed to seek
instruction and file counter affidavit, for which four weeks
time is allowed.
Put up for admission after four weeks under the
same heading, retaining its position.
In the meantime, arrears of subsistence allowance
must be paid to the petitioner.
DKS/ (Mridula Mishra, J.)