Jharkhand High Court
Indra Deo Jha vs State Of Jharkhand & Ors on 29 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. Case (Civil) No. 813 of 2009
---
Indra Deo Jha Petitioner
Versus
The State of Jharkhand & others Opp. Parties
---
CORAM: The Hon’ble Mr. Justice R.K. Merathia
—
For the Petitioner: Mr. Manoj Kr. Jha, Advocate
For the State: JC to Sr. SC-1
For the O.P. Nos. 2 & 3: Mr. Pramod Kr. Choudhary, Advocate
—
Order No. 05 Dated 29th July, 2011
Counsel for the University submitted that 36% of arrears of
difference of salary is due to all the teachers and it will be paid after
receiving grant from HRD, Govt. of Jharkhand, Ranchi.
Counsel for the State is directed to seek instruction on this
aspect and file show-cause / counter-affidavit by the next date.
Put up on 12th August 2011.
(R.K. Merathia, J)
Ranjeet/