IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.120 of 2010
1. DEVNANDAN RAM S/O LATE MADHU SINGH R/O
VILL.- KORUT, P.O. GUNJARCHAK, P.S.- CHANDI,
DISTT.- NALANDA
Versus
1. THE STATE OF BIHAR, REPRESENTED THROUGH
SECRETARY, GOVT. OF BIHAR, SITTING AT,
SECRETARIATE BUILDING, BAILEY ROAD, PATNA-1
2. SRI SANJAY KUMAR AGRAWAL, DISTRICT
MAGISTRATE (COLLECTOR), NALANDA,
(BIHARSHARIF)
-----------
5 30.03.2011 Pursuant to the earlier orders of
this Court, the Circle Officer, Hilsa as well
as petitioner are present in Court.
Learned counsels appearing for the
parties inform this Court that all
formalities of signature of the petitioner on
the papers and of all required documents have
been completed by the petitioner.
Learned counsel appearing for the
Circle Officer, Hilsa submits that no further
information/document is required from the
petitioner for referring his papers for
payment of balance amount of revised gratuity
and pension. A detailed calculation chart has
also been handed over to learned counsel for
the petitioner in Court as earlier directed.
In the circumstances, this Court does
not intend to proceed with the contempt
application any further and the same is
2
dropped with liberty to the petitioner to
raise his remaining grievances in accordance
with law before an appropriate
authority/forum.
Arvind/ ( J. N. Singh, J.)