High Court Patna High Court - Orders

Ram Bali Mishra vs The State Of Bihar & Ors on 1 July, 2011

Patna High Court – Orders
Ram Bali Mishra vs The State Of Bihar & Ors on 1 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.30 of 2011
                                   Ram Bali Mishra
                                          Versus
                              The State Of Bihar & Ors
                                        -----------

3 01/07/2011 A rejoinder has been filed on behalf of the

petitioner which has brought some new material and

evidence in support of the claim that the petitioner has

been rightly given the pay scale of Rs.4000-6000 on

1.1.1996.

Petitioner has also asserted, stated and supported

the assertion by stating that the electricians in other

Divisions or the districts are getting the same pay scale

and no objection has been raised in payment of that pay

scale. Why the petitioner has been picked up is not

understood. The earlier counter affidavit filed on behalf

of the State, therefore, requires to be supplemented as

two different pay scales cannot be in existence for the

same post in the same State.

On a prayer made on behalf of the State by AAG

II, let this matter come up in top 20 cases after two

weeks.

    AMIN/                          (Ajay Kumar Tripathi, J.)