High Court Patna High Court - Orders

Path Pariwahan Nigam Karmchari … vs The State Of Bihar & Ors on 19 October, 2011

Patna High Court – Orders
Path Pariwahan Nigam Karmchari … vs The State Of Bihar & Ors on 19 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.18489 of 2011
                          Path Pariwahan Nigam Karmchari Sanyukt
                          Sangharsh Morcha & Anr.
                                               Versus
                                   The State Of Bihar & Ors
                                             -----------

02. 19.10.2011 Learned counsel for the petitioners and Respondent-

Corporation are present.

This application has been filed in the representative

capacity seeking a direction upon the respondents, particularly

officials of the Bihar State Road Transport Corporation to pay

its employees as per the recommendations of 5th and 6th Pay

Revision Committee.

Learned counsel for the Corporation prays for and is

granted six weeks time to take instruction and file counter

affidavit.

Post this matter after eight weeks.

If there is any undue delay in the matter being taken

up, the petitioners would be at liberty to request the Court for out

of turn hearing.

( Kishore K. Mandal )
hr