High Court Patna High Court - Orders

Meena Devi vs The State Of Bihar & Ors on 20 June, 2011

Patna High Court – Orders
Meena Devi vs The State Of Bihar & Ors on 20 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.7197 of 2007
                                         MEENA DEVI
                                              Versus
                                 THE STATE OF BIHAR & ORS
                                            -----------

02 20-06-2011 Sri Vikash Kumar, learned counsel appearing on behalf of

Respondent/ BISCOMAUN submits that during the pendency of the

present writ petition almost all the reliefs sought for in the present writ

petition has already been redressed save and except payment of leave

encashment amount, for which it was submitted that if the case is

adjourned for sometime, the dispute regarding that claim may also be

settled.

In view of the stand taken by Sri Vikash Kumar, learned

counsel for the BISCOMAUN, it is expected that within a period of four

weeks, BISCOMAUN will settle the dispute regarding payment of leave

encashment amount also.

As prayed, put up this case after four weeks.

     NKS/-                                          ( Rakesh Kumar, J. )