IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11076 of 2011
Nand Ji Ram
Versus
The State Of Bihar & Ors
-----------
3. 20.7.2011. It was submitted by Shri Rajeev Kumar
Singh, learned G.P.15 that after retirement, some
amount has already been paid to the petitioner
under the head of G.P.F. and Group Insurance. It
was further submitted on instruction that show
cause notice was issued to the petitioner prior
his retirement and such fact has not been stated
in the writ petition and as such he submitted
that case may be adjourned for filing counter
affidavit. Prayer is allowed.
Eight weeks’ time is granted for filing
counter affidavit. While adjourning the case, it
is desirable to direct the respondents to make
payment of all the admitted dues to the
petitioner before filing of the counter
affidavit. Such fact should be reflected in the
counter affidavit, which is to be filed within
eight weeks.
Put up this case after eight weeks.
N.H./ ( Rakesh Kumar,J.)