IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1082 of 2010
DR. VISHWESH CHAUDHARY & ORS.
Versus
STATE OF BIHAR & ORS.
-----------
3/ 19.01.2011 A show cause on behalf of the State has been
filed wherein various budgetary allocations made for the
salary etc. to the petitioners have been indicated in
Annexures annexed with the show cause.
It does not satisfy the petitioners because
according to them it does not cover the payment of salary
as per the 5th Pay Revision Committee’s
recommendation. Claim of the petitioners should be
considered in that light.
It is a matter for the petitioners to pursue. So far
as contempt is concerned, in the opinion of the court,
there is sufficient compliance of the order in question.
This contempt application is dismissed.
(Ajay Kumar Tripathi, J.)
Anjani/