IN THE HIGH COURT OF JUDICATURE AT PATNA
MISCELLANEOUS JURISDICTION CASE No.3576 of 2008
====================================================
DR. RAM AYODHYA SINGH - Petitioner/s(s) .
Versus
THE STATE OF BIHAR & ORS- Respondent/s(s) .
====================================================
Appearance :
For the Petitioner/s: Mr. SUNIL KUMAR SINGH
For the Respondent/s: Mr. (GP10)
Mr. VINAY KIRTI SINGH
Mr. RAJENDRA KUMAR GIRI
====================================================
CORAM: HONOURABLE JUSTICE SMT. MRIDULA MISHRA
DATE: 13-07-2011
ORAL ORDER
(Per: HONOURABLE JUSTICE SMT. MRIDULA MISHRA)
11. 13.7.2011 As per direction of this Court dated
29.6.2011, the Secretary Human Resources
Development Department, Government of Bihar,
Patna is present in court today. A supplementary
show cause has been filed, informing the details of
payment made to the petitioner but still counsel for
the petitioner has raised objections, saying that the
pension has not been fixed as per his entitlement, his
arrears of salary has also not been calculated
properly.
Counsel appearing for the State prays further
two weeks’ time to seek instruction and file
supplementary show cause.
Put up this matter on 3rd of August, 2011,
retaining its position.
2
Personal appearance of the Secretary, Human
Resources Development Department, Govt. of Bihar is
dispensed with.
( Mridula Mishra, J.)
A. Kumar