High Court Patna High Court - Orders

Devendra Kumar Mishra & Ors vs The State Of Bihar & Ors on 2 September, 2011

Patna High Court – Orders
Devendra Kumar Mishra & Ors vs The State Of Bihar & Ors on 2 September, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.2724 of 2007
                   1.   DEVENDRA KUMAR MISHRA, SON OF SRI MUKTESHWAR MISHRA,
                        RESIDENT OF VILLAGE CHUNIDARH, P.S. SIMARI, DISTRICT BUXAR.
                   2.   AKHILESHWAR SINGH SON OF SRI SUBH NARAIN SINGH, RESIDENT OF
                        VILLAGE SHAH MUHAMMAD DUMRI, P.S. PARO, DISTRICT
                        MUZAFFARPUR.
                   3.   VICTOR LUCUS SON OF LATE LUKUS PAUL, RESIDENT OF MOHALLA
                        CHRISTIAN QUARTER, BETTIAH, P.S. BETTIAH, DISTRICT WEST
                        CHAMPARAN.
                                         Versus
                   1.   THE STATE OF BIHAR, THROUGH THE SECRETARY CUM
                        COMMISSIONER, HOME (SPECIAL) DEPARTMENT, GOVERNMENT OF
                        BIHAR, MAIN SECRETARIAT, PATNA.
                   2.   THE COMMANDANT GENERAL, BIHAR HOME GUARD, CHHAJJUBAGH,
                        PATNA.
                   3.   THE    FINANCE    COMMISSIONER,          FINANCE DEPARTMENT,
                        GOVERNMENT OF BIHAR, MAIN SECRETARIATE, PATNA.
                   4.   THE DEPUTY COMMANDANT GENERAL, BIHAR HOME GUARD,
                        CHHAJUBAGH, PATNA.
                                                 ---------------

03. 02.09.2011 It appears prayer made in the writ petition

to direct the authorities to grant the petitioners the

pay scale of Rs.5500-9000/- has been allowed to the

petitioners under force order no.383/2007 bearing

Memo No.1723 dated 31.07.2007, Annexure-B to the

supplementary counter affidavit filed on behalf of

respondent nos.2 and 4. In the circumstances, prayer

made in the writ petition has become infructuous,

which is, accordingly, disposed of. It goes without

saying that if any recovery was made in compliance

of the order dated 15.07.2005, Annexure-5, the same

be refunded to the petitioners.

      Rajesh/                                    ( V. N. Sinha, J.)