High Court Patna High Court - Orders

Manorama Singh vs The State Of Bihar &Amp; Ors on 30 March, 2011

Patna High Court – Orders
Manorama Singh vs The State Of Bihar &Amp; Ors on 30 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.4821 of 2011
                             RAVINDRA NATH SINHA
                                        Versus
                           THE STATE OF BIHAR & ORS
                                          with
                               CWJC No.4938 of 2011
                                MANORAMA SINGH
                                        Versus
                           THE STATE OF BIHAR & ORS
                                       -----------

For the petitioner in C.W.J.C.No.4821/11: M/S Sarvan Kumar,Sr.Advocate
Rajeev Nayan Singh,Advocate
For the respondents: Mr.R.K.Singh, G.P.15
For the petitioner in C.W.J.C.No.4938/11: Mr.Ashok Kr.Singh, Sr.Advocate
For the respondents : Mr.M.K.Ambastha, G.P.14
Mr.Subodh Kumar, AC to G.P.14

——

3. 30.3.2011 Despite time granted to learned counsel for the State

on 15.3.2011 to come up with instructions as to the reasons

for the stoppage of salary of the petitioners from August,

2010 he has been unable to receive any instruction on the

point.

It is evident from the letter dated 31.3.1989 of the

Human Resources Development Department to the

Accountant General, Bihar that funds were being granted

by the State Government after the takeover of the

institution in 1986 and for the year 1988-89 also funds

were granted against as many as 30 posts including the

posts on which the petitioners have been working for the

last more than 20 years. Further from the order dated
2

3.5.2010 of the Principal Secretary, pursuant to the

direction of this Court in two earlier writ petitions also, it is

accepted that though there were some lacuna in the

procedures to be followed but the petitioners of those cases

are to be continued and efforts should be made to remove

the lacuna.

In the above circumstances, put up these matters on

27th April, 2011 among ‘0’ cases in the main list.

In the meantime, the petitioners must be paid their

salaries from August, 2010 and on a month to month basis.

Let copy of this order be handed over to learned

counsels for the State appearing in both the cases.

(Ramesh Kumar Datta,J.)

Spal/