High Court Patna High Court - Orders

Purendra Narain Verma vs The State Of Bihar &Amp; Ors on 6 October, 2010

Patna High Court – Orders
Purendra Narain Verma vs The State Of Bihar &Amp; Ors on 6 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.14521 of 2005
                            PURENDRA NARAIN VERMA
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

4 06/10/2010 There is categorical statement in paragraph 8 of

the counter affidavit filed on behalf of respondent no. 3

that the District Superintendent of Education, Gaya has

forwarded his recommendation for settlement of pension

claim of the petitioner to the Accountant General Bihar,

Patna through Speed Post on 4.10.2010.

The ball is now in the court of the Accountant

General, Bihar. The Court would like to take the present

litigation to its logical end and, therefore, is not disposing

of this matter today. Learned counsel for the Accountant

General, Bihar is now directed to instruct his clients to

process the claim of the petitioner in the shortest possible

time and authorize pension etc. in terms of

recommendation of the State respondents.

Matter will come up in top 20 cases on

08.11.2010.

    AMIN/                          (Ajay Kumar Tripathi, J.)