High Court Patna High Court - Orders

Brij Bihari Singh vs The State Of Bihar &Amp; Ors on 28 June, 2010

Patna High Court – Orders
Brij Bihari Singh vs The State Of Bihar &Amp; Ors on 28 June, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.4157 of 2009
                     1. Arun Kumar.
                     2. Anuj Kumar.
                     3. Anurag Kumar.
                     4. Anima Kumari
                     All are sons and daughter of late Brij Bihari Singh, resident of
                     Mohalla- Saidpur Khaaul,P.S. and P.O. Khagaul, District-Patna.
                                           Versus
                                  1.    THE STATE OF BIHAR through the
                     Secretary-cum-Commissioner, Human Resources Development
                     Department, Govt. of Bihar, Patna.
                     2. The Director, Primary Education ,Govt. of Bihar, Patna.
                     3. The District magistrate, Patna, District-Patna.
                     4. District Superintendent of Education, Patna, Collectoriate
                     Compound , Patna.
                     5. Area Education Officer, Danapur-cum-Enquiry Officer, Patna.
                     6. Block Education Officer, Danapur-cum- Co-ordinator Sarva
                     Shiksha Abhiyan, Danapur,Patna.
                     7. Drawing Disbursing Officer-cum-Head Master, Nagar Palika
                     Middle School, Khagaul, P.S. Khagaul, District-Patna.
                                          -----------

8 28.6.2010 District Superintendent of Education, Patna is personally

present in Court.

Third supplementary counter affidavit has been filed on his

behalf wherein it is stated that all the dues pertaining to late Brij Bihari

Singh, who was earlier suspended and died during the period of

suspension in harness, has been paid. To his eldest son by depositing the

same in his account except GPF, gratuity and pension. It is for the

substituted petitioner to verify and take action if necessary as may be

advised.

So far as three remainings are concerned, it shall be the

responsibility of the District Superintendent of Education to ensure that

dues in that respect be made in accordance with law within a period of

two months from today.

-2-

With the aforesaid observations and directions, the writ

petition stands disposed of.

singh                     (Navaniti Prasad Singh,J)