IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.12707 of 2011
Dr. Jagnnath Jha
Versus
The State Of Bihar & Ors
2 05.08.2011
None appeared on behalf of Respondent No.
10/Accountant General, Bihar, Patna.
As prayed by Sri Rajeev Kumar Sinha, learned AC
to Additional Advocate General No. 15, who appears on behalf
of Respondent Nos. 1 to 9/ State of Bihar, eight weeks time is
granted to seek instruction and file counter affidavit.
The petitioner had retired as In-charge Headmaster
from A.P.S. High School, Naokothi, District – Begusarai with
effect from 31.01.2009. The petitioner claims that till date
pension has not been fixed and he is not getting amount of
pension. Only amount under the heads of Group Insurance and
G.P.F. have been paid. Other retrial dues have not been paid.
In view of the fact that petitioner retired long back
in the month of January, 2009, while granting time for filing
counter affidavit it is desirable to direct the Respondents
particularly Respondent Nos. 5 & 6 to take all steps to clear all
the admitted dues of the petitioner before filing of the counter
affidavit.
Such fact should be reflected in the counter
affidavit which is to be filed within eight weeks.
The Respondent No. 10/Accountant General, Bihar,
Patna, is directed to issue authorization within four weeks from
the date of receipt of sanction order from the State authority in
respect of retrial dues of the petitioner.
Put up after eight weeks.
(Rakesh Kumar, J.)
Praful