IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.969 of 2011
NIRAMAL KUMAR SINGH, SON OF LATE UMA SINGH,
RESIDENT OF VILLAGE BHAG MAJHAUWAN, P.S.
KOILWAR, DISTRICT BHOJPUR, (ARA).
Versus
1. THE STATE OF BIHAR
2. MR. S.K. NEGI, THE SECRETARY CUM
COMMISSIONER, COOPERATIVE DEPARTMENT,
BIHAR, PATNA.
3. MR. RAGHBENDRA PAL SINGH, THE MANAGING
DIRECTOR, BIHAR STATE COOPERATIVE LAND
DEVELOPMENT BANK, PATNA.
4. MR. GOPAL PRASAD, THE DIRECTOR(PERSONNEL),
BIHAR STATE COOPERATIVE LAND DEVELOPMENT
BANK, PATNA.
5. MR. KAPILDEO NARAYAN SINGH, THE DEPUTY
DIRECTOR CUM PLANNING OFFICER, BIHAR STATE
COOPERATIVE LAND DEVELOPMENT BANK,
PATNA.
6. MR. SHIV PUJAN SINGH, THE ACCONTS OFFICER,
BIHAR COOPERATIVE LAND DEVELOPMENT BANK,
PATNA
7. MR. SHYAM BAHADUR SINGH, THE REGIONAL
MANAGER, LAND DEVELOPMENT BANK, BHOJPUR,
(ARA).
----------------------
04. 25.08.2011 The Bihar State Cooperative Land
Development Bank considering the disability status
of the petitioner in compliance of the orders of the
High Court dated 17.09.2010 passed order bearing
Memo No.1306 dated 9.5.2011 whereunder taking
into account the disability status of the petitioner
instead of part payment of arrears of salary, a sum of
Rs.73,751/- from the retiral dues of the petitioner has
been paid so as to enable the petitioner to meet the
medical expenses for treatment. In the event, the
2
amount of Rs.73,751/- is not sufficient to meet the
treatment expenses of the petitioner, he should file
another writ petition challenging the aforesaid order
giving details of the expenditure, which he has to
incur in connection with medical treatment.
The contempt petition is, accordingly,
disposed of.
( V. N. Sinha, J.)
Rajesh/