IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3747 of 2011
PAWAN KUMAR JHA
Versus
THE STATE OF BIHAR & ORS
-----------
2. 28.2.2011. As prayed on behalf of Commissioner-cum-
Chief Executive Officer, Patna Municipal
Corporation/respondent nos.2 and 3, eight weeks’
time is granted to seek instruction and file
counter affidavit.
The petitioner, who retired with effect
from 31.7.2010 as Assistant from Patna Municipal
Corporation, Head Office, has prayed for directing
the respondents to make payment of all the retiral
dues. It was submitted by Shri Bindeshwari Prasad
Yadav, learned counsel for the petitioner that till
date, nothing has been paid to the petitioner.
The respondents are directed to take all
steps to make payment of all the admitted dues to
the petitioner within eight weeks so that such fact
should be reflected in the counter affidavit, which
is to be filed within eight weeks.
Put up this case after ten weeks.
N.H./ ( Rakesh Kumar,J.)