IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10306 of 2010
RAM BUCHI DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
2 01.04.2011 Petitioner is aggrieved by the
condition imposed in the order dated
16.03.2010, as contained in Annexure-9, by
which her engagement has been restored, but
with a condition that she will not be
entitled to her remuneration of the
intervening period.
Learned counsel for the petitioner
submits that, in the report submitted, no
irregularities were found to have been
committed by the petitioner. Therefore, the
initial allegation being found non-est she
has been restored. In the circumstances, she
is entitled for the remuneration of the
intervening period also.
Learned counsel for the respondents
prays for and is granted four weeks time to
seek instructions and file counter affidavit
in the case.
Put up after four weeks.
Arvind/ ( J. N. Singh, J.)