IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2870 of 2007
Ram Nagina Singh, SON OF LATE ISHWAR SINGH, RESIDENT OF
VILLAGE- BHELWARI, P.O. BHELWARI, P.S. BELAGANJ,
DISTRICT- GAYA :---PETITIONER.
Versus
1. The State Of Bihar THROUGH THE COLLECTOR,
JEHANABAD, DISTRICT- JEHANABAD.
2. THE BLOCK DEVELOPMENT OFFICER, GHOSHI, DISTRICT-
JEHANABAD.
3. THE BLOCK DEVELOPMENT OFFICER, RATNI FARIDPUR,
DISTRICT- JEHANABAD :---RESPONDENTS.
----------------------------------
2. 08.09.2011. Heard learned counsel for the petitioner and
the State.
2. For the relief prayed for in the writ petition
i.e. for payment of arrears of salary, petitioner should
appear before the District Magistrate, Jehanabad and
submit before him representation annexing a copy of
this order making out his grievance for arrears of salary
indicating the period during which he was not paid
salary as also the reasons for which he was not paid,
which should be considered and disposed of by the
District Magistrate in accordance with law, as early as
possible, in any case within a period of two months of
the receipt of the representation along with a copy of
this order. In case District Magistrate is satisfied that
the salary amount is due to the petitioner, same shall
also be paid to the petitioner within the same time.
3. The writ petition is, accordingly, disposed of.
P.K.P. (V.N.Sinha,J.)