IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4789 of 2010
KAMLESHWARI DEVI
Versus
SRI R.VENKAT ACHALAM & ORS.
-----------
2 13.12.2010 Heard Mr. Sharda Nand Mishra, learned counsel
appearing on behalf of the petitioner and Mr. Sunil Kumar
Singh learned J.C. to Mr. Kaushlendra Kumar Sinha
appearing on behalf of the opposite parties.
This contempt application has been filed
complaining non-compliance of the order dated 11.01.2010
passed in C.W.J.C. No. 9947 of 2006.
The writ petition was disposed of with a direction to
the Bank to take a final decision as regarding the grievance
raised by the petitioner regarding non-payment of the retiral
benefits within a period of three months from the production
of a copy of the order.
Learned counsel with reference to a representation
dated 20.09.2010 placed at Annexure-2 submits that despite
the order of this Court having been brought to the notice of
the Branch Manager, the same has yet remained pending
forcing the petitioner to move through the present
application.
2
As prayed by learned counsel appearing on behalf of
the opposite parties, put up this case after four weeks
enabling him to seek instructions and file show cause in
response to the statement made in the contempt application.
(Jyoti Saran, J.)
Bibhash