Patna High Court – Orders
Radhey Krishna Rai vs Anshuli Arya on 22 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2247 of 2010
RADHEY KRISHNA RAI
Versus
ANSHULI ARYA
3 22.11.2010 Heard learned counsel for the petitioner.
Learned counsel for the opposite party no. 2
submits that the order of the Court has been complied
with necessary office order has been issued as contained
in Annexure- E.
Learned counsel for the petitioner submits that
although the payments have been made but interest has
not been paid besides the revision. As regard the denial of
the claim for the leave encashment and interest,
petitioner proposes to ventilate his grievances against
non-payment of leave encashment and interest in
accordance with law. Since the order has been complied
with this contempt is not proceeded further.
This contempt application is accordingly
disposed of.
Amrendra/- ( Shailesh Kumar Sinha,J.),
-----------