High Court Patna High Court - Orders

Most.Chandika Devi vs The State Of Bihar &Amp; Ors on 3 March, 2011

Patna High Court – Orders
Most.Chandika Devi vs The State Of Bihar &Amp; Ors on 3 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.9354 of 2006
                                 MOST.CHANDIKA DEVI
                                              Versus
                               THE STATE OF BIHAR & ORS
                                            -----------

For the petitioner : Mr. Suman Kumar Mishra, Advocate.

Mr. Ajay Kumar Jha, Advocate.

For the State : Mr. A. Amanullah, G.A.-4
Mr. anuj Kumar, A.C. to G.A.-4
For the Accountant
General : Mr. J.P. Karn, Sr. Advocate.

3 03.03.2011 Heard learned counsel for the petitioner and State.

A clear cut stand has been taken by the State, in its

counter affidavit that the husband of the petitioner has been

paid his pension and other retiral benefits on the revised

pay scale and only the arrears of difference of salary and the

revised scale are due, for which necessary order has been

passed on 26.2.2007 and payment has also been paid to the

petitioner. A Xerox copy of the revised authority of pension

has also been handed over to the learned counsel for the

petitioner by learned counsel appearing for the Accountant

General.

No objection is raised on behalf of the petitioner.

Accordingly, this writ petition is dismissed as having

become infructuous.

PN                                                (Dr. Ravi Ranjan, J.)