Allahabad High Court High Court

Satya Narayan vs Sri Prithvi Nath Gupta on 21 January, 2010

Allahabad High Court
Satya Narayan vs Sri Prithvi Nath Gupta on 21 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2482 of 2009

Petitioner :- Satya Narayan
Respondent :- Sri Prithvi Nath Gupta
Petitioner Counsel :- Shailesh Verma
Respondent Counsel :- S.K.Gupta,Sunil Kumar Srivastva

Hon'ble Vikram Nath,J.

In compliance to the order dated 22.12.2009 the Executive Officer, Nagar
Panchayat, Siswa Bazar, district Maharajganj, Chinta Mani Singh is present.
Sri S.K. Gupta, learned counsel representing the opposite party has handed
over a cheque of Rs.19,592/- to Sri Shailesh Verma, Advocate representing
the applicant. According to Sri S.K.Gupta all the amount due to the applicant
have been paid except the difference in salary on account of 6th Pay
Commission, which has not been received with regard to the any of the
employees of the Nagar Panchayat by the State Government and as and when
it is released it shall be credited to the account of the applicant without any
delay.

Sri Shailesh Verma, learned counsel for the applicant has submitted that his
claim was also with regard to the arrears of salary, pension and gratuity, and
in this regard no decision has been taken by the Executive Officer. This is
also apparent from order dated 3rd July, 2009 annexed with the affidavit of
compliance dated 18.8.2009.

Sri S.K. Gupta prays prayed for two weeks’ time to enable the Executive
Officer to take a further decision with regard to claim of arrears of salary,
pension, gratuity, if any, due to the applicant.

Time prayed for is allowed. List on 16.2.2010.

If decision is taken by the Executive Officer by the next date and an affidavit
of compliance is filed his personal appearance would not be necessary on the
next date, otherwise he shall again remain present.

Order Date :- 21.1.2010
RPS