IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15562 of 2005
RAMESHWAR PRASAD SINHA SOIN OF LATE SHIV
NANDAN SINHA RESIDENT OF VILLAGE SONA
GOPALPUR, P.S. GOURICHAK (OLD P.S.
PHULWARISHARIF), DISTRICT PATNA.
Versus
1. THE STATE OF BIHAR
2. THE COMMISSIONER-CUM-SECRETARY, EDUCATION
DEPARTMENT, BIHAR, PATNA.
3. THE DISTRICT DEVELOPMENT COMMISSIONER,
BIHAR, PATNA.
4. THE DISTRICT EDUCATION OFFICER, NALANDA AT
BIHARSHARIF.
5. THE DISTRICT EDUCATION OFFICER, MUNGER.
6. DIRECTOR MASS EDUCATION OFFICE, BIHAR, PATNA.
7. THE DISTRICT MASS EDUCATION OFFICER, NALANDA
AT BIHARSHARIF.
8. THE DISTRICT MASS EDUCATION OFFICER, MUNGER.
9. THE NON-FORMAL EDUCATION PROJECT OFFICER,
HILSA, NALANDA.
10. THE NON-FORMAL EDUCATION PROJECT OFFICER,
MUNGER.
-----------
4 20/09/2010 One of the reasons why this Court does not want
to pass any categorical order in favour of the petitioner
for payment of certain claim made by the petitioner is
that the petitioner retired from service way back in the
year 1999 but approached this Court only in the year
2005 raising certain claim on the ground of non-payment
for no apparent reason. Petitioner was supposed to be an
employee of District Mass Education relating to Non-
formal Education Project.
-2-
Some payment of salary etc. has now been made
but the petitioner claims that Dearness Allowance and
increment etc. has not been paid to him. Even increase in
basic pay has not been allowed.
Since counter affidavit has not been filed by the
State in all these years, the Court cannot decide the issue
raised herein. But if the petitioner now files a fresh
application before respondent no. 7, the District Mass
Education Officer, Nalanda at Biharsharif with his claim,
the matter would be verified by him and the outcome will
be known to the petitioner within a period of six months
from the date of filing of such application by the
petitioner with a copy of this order. If the petitioner is
found entitled to those claim, he shall be authorized for
such payment and if not, he shall be communicated the
reason thereof.
This writ application is disposed of with the
above direction.
AMIN/ (Ajay Kumar Tripathi, J.)