High Court Patna High Court - Orders

Budhu Ram vs State Of Bihar &Amp; Ors. on 5 October, 2010

Patna High Court – Orders
Budhu Ram vs State Of Bihar &Amp; Ors. on 5 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 MJC No.2535 of 2010
                   BUDHU RAM SON OF LATE GULJARI RAM
                   RESIDENT OF GOVERNMENT QUARTER, DAK
                   BUNGLOW BHAWAN, ZILA PARISHAD GAYA.
                                      Versus

                   1. THE STATE OF BIHAR
                   2.   SRI   DURGESH          NANDAN, DEPUTY
                   DEVELOPMENT      COMMISSIONER-CUM-CHIEF
                   EXECUTIVE OFFICER, ZILA PARISHAD, GAYA.
                   3. SRI KAUSHLENDRA SINGH, ASSISTANT
                   ENGINEER, ZILA PARISHAD, GAYA.
                   4. MD. GILANI, JUNIOR ENGINEER, ZILA
                   PARISHAD, GAYA.
                   5. SRI SHAILENDRA SINGH, ACCOUNTANT
                   CUM-CHIEF ASSISTANT, ZILA PARISHAD, GAYA.
                                   -----------

04. 05.10.2010 Heard learned counsel for the petitioner and

Opposite Party – Zila Parishad.

It is submitted that during the pendency of this

case retiral dues of the petitioner to the tune of Rs. 4,57,017/-

has been paid and as such, the order has been complied with.

Learned counsel for the petitioner submits that the

amount of life insurance and arrears of revised pay scale has

not been complied with.

In view of the above, since the order has been

complied with, this contempt application need not proceed

further and the same stands disposed of. However, petitioner

will be at liberty to point out the aforesaid claim before the

concerned authority.

The M.J.C. application stands disposed of.

Jagdish/                                ( Shailesh Kumar Sinha, J.)