High Court Patna High Court - Orders

Rajeshwar Prasad Singh &Amp; Ors vs The State Of Bihar &Amp; Anr on 24 November, 2010

Patna High Court – Orders
Rajeshwar Prasad Singh &Amp; Ors vs The State Of Bihar &Amp; Anr on 24 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.791 of 2008
                                  MUKESH KUMAR .
                                         Versus
                            THE STATE OF BIHAR & ANR .
                                           with
                                 MJC No.1799 of 2008
                         RAJESHWAR PRASAD SINGH & ORS .
                                         Versus
                            THE STATE OF BIHAR & ANR .
                                       -----------

20 24.11.2010 Reg: I.A. Nos. 7960 and 8594 of 2010

This application has been filed by the

petitioners for revival of contempt proceeding in the light

of the observation made in the order dated 6 1.2010. The

contempt proceeding was dropped considering the order

contained in Memo no. 14M-2699 dated 18.12.2009,

whereby a notification was issued deleting clauses 5 and

6 of the earlier notification dated 29.9.2009.

In view of the subsequent notification, the

petitioners who were directed to be paid their previous

salary and that was also to be counted for the purpose of

pension and pensionary benefits, they also be entitled for

salary prior to the date of the issuance of the notification.

The revival application has been filed for the

reason that despite this notification till date, petitioners’

have not been paid a single farthing.

2

Counsel appearing for the B.R.A.Bihar

University and the State prays for some time.

Let this matter be listed on Ist of December,

2010, retaining its position.

On that date both the counsel appearing for the

University and the State will answer the reason for non

compliance of the direction of this Court.

( Mridula Mishra, J.)
A.Kumar