High Court Patna High Court - Orders

Kamal Narayan Paswan vs The State Of Bihar &Amp; Ors on 1 July, 2010

Patna High Court – Orders
Kamal Narayan Paswan vs The State Of Bihar &Amp; Ors on 1 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.846 of 2010
         1. KAMAL NARAYAN PASWAN S/O JAGDISH PASWAN R/O KHAJURI
         POST OFFICE DALDAL, P.S. BHEJA, DISTT.- MADHUBANI
                            Versus
         1. THE STATE OF BIHAR
         2. THE COLLECTOR, MADHUBANI
         3. THE SUBDIVISIONAL OFFICER, JHANJHARPUR, DISTT.- MADHUBANI
         4. THE BLOCK DEVELOPMENT OFFICER, MADHEPURA, P.S.- MADHEPUR,
         DISTT.- MADHUBANI
         5. THE SARPANCH, GRAM KUTCHHARY, BARSUM P.S. BHEJA DISTT.-
         MADHUBANI
         6. THE EXECUTIVE COMMITTEE GRAM KUTCHHARY BARSUM, P.S.
         BHEJA, DISTT.- MADHUBANI THROUGH ITS SARPANCH
                          -----------

2 1.7.2010 Counsel appearing for the State is

directed to seek instruction and file counter

affidavit disclosing reason for non-payment of

salary to the petitioner from the date of his

joining on the post of Secretary Gram

Katchchari till date. Petitioner’s case is that

on being selected for the post of Panchayat

Secretary, he is continuously discharging his

duty. Absentee record of the petitioner from

2.12.2007 to 31.12.2008 has been sent to the

Sarpanch, Gram Katchchary but for the

reason best known to the respondent,

payment has not been made.

Put up for admission after four weeks.
2

In the meantime counter affidavit must

be filed.

(Mridula Mishra,J.)

A.kumar