High Court Patna High Court - Orders

Ramayan Ram vs The State Of Bihar & Ors. on 29 June, 2011

Patna High Court – Orders
Ramayan Ram vs The State Of Bihar & Ors. on 29 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.188 of 2011
                                     Ramayan Ram .
                                          Versus
                              The State Of Bihar & Ors.
                                        -----------

3/ 29/06/2011 Heard learned counsel for the petitioner and for

the opposite parties.

Learned counsel for the petitioner submits from

Annexure-A to the show cause dated 19.5.2011 that once

Opposite Party No.2 had arrived at the conclusion that for

the period 5.7.2010 to 10.2.2011 the petitioner was not at

fault, in accordance with the order of the writ petition it

comes within the category of “legitimate dues” which was

required to be paid within the period indicated in the order.

The defence of Opposite Party No.2 with regard to official

procedures does not appeal to the Court. Let the Opposite

Party No.2 ensure that all procedural formalities are

complied with and the actual monetary benefits are paid to

the petitioner within a maximum period of four weeks from

today.

If it is not so paid within a period of four weeks,

the petitioner shall be at liberty to claim interest on the

arrears which shall then necessarily have to be borne by

the individual concerned and not the State Government.

The application stands disposed.

KC                                   ( Navin Sinha, J.)