High Court Patna High Court - Orders

Krishnadeo Sahu vs The State Of Bihar & Ors on 2 September, 2011

Patna High Court – Orders
Krishnadeo Sahu vs The State Of Bihar & Ors on 2 September, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.5334 of 2007
Krishnadeo Sahu, son of late Dasrath Sah, resident of Village
Basuki Bihari, P.S. Madhwapur, Dist. Madhubani, at present Science
Teacher, M.K.P. Vidyapati High School, Laherisarai, Darbhanga.
                                                   ----- Petitioner
                                Versus
1. The State of Bihar.
2. The Commissioner, Secondary Education, Bihar, Patna.
3. The Regional Deputy Director, Education, Darbhanga Division,
   Darbhanga.
4. The District Education Officer, Darbhanga.
5. The Headmaster, M.K.P. Vidyapati High School, Laheria Sarai,
   Darbhanga.
                                               -------- Respondents
                             -----------

2 02.09.2011 Learned counsel for the State has

produced a copy of the order dated 27.8.2011

issued by the District Education Officer,

Darbhanga to the Headmaster of the Vidyapati

High School, Laheeria Sarai, instructing him

to make payment of admissible amount of

arrears of salary of the petitioner.

In that view of the matter, this

Court would direct the District Education

Officer, Darbhanga, to ensure that the

payment of admitted amount of salary of the

petitioner for the period March, 1997 to May,

1997 and August, 1997 to October, 1997 must

be made within a period of three months from

the date of receipt/production of a copy of

this order.

In the event, the respondents would

refuse payment of salary for the aforesaid
2

period or part thereof, they would be under

obligation to communicate the reason to the

petitioner, which also must be done within

the same period of three months.

With the aforementioned observations

and direction, this application is disposed

of.

(Mihir Kumar Jha, J.)
Rsh