High Court Patna High Court - Orders

Brajeshwari Prasad vs State Of Bihar &Amp; Ors. on 4 October, 2010

Patna High Court – Orders
Brajeshwari Prasad vs State Of Bihar &Amp; Ors. on 4 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No.2590 of 2010
                             BRAJESHWARI PRASAD
                                   Versus
                           STATE OF BIHAR & ORS.
                                -----------

2. 4.10.2010. Heard Mr. Shobha Nath Jha learned

counsel appearing on behalf of the petitioner

and Dr. M.R. Haque learned G.P.5 appearing on

behalf of the State.

The present application has been

filed by the petitioner complaining non

compliance of the order dated 21.4.2010

passed in C.W.J.C.No.310 of 2006 requiring

the Municipality and its authorities to

extend the benefit of the Pension Scheme to

the petitioner as extended to similarly

situated persons.

Learned counsel for the petitioner,

with reference to the representations present

at Annexures-2 to 4, submits that despite the

order of this court having been brought to

the notice of the Executive Officer, Nagar

Parishad, Lakhisarai, the same is yet to be

complied.

There is no representation on behalf

of the respondent nos.2 and 3.

Let notice be issued to opposite

party nos.2 and 3 by ordinary process for
2

which requisites etc. be filed within one

week from today.

Put up after service of notice.

(Jyoti Saran, J)

ahk