IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2858 of 2011
SHANKAR DUTTA MISHRA
Versus
THE STATE OF BIHAR & ORS
-----------
2. 14.2.2011. As prayed by learned A.C. to
S.C.20, eight weeks’ time is granted to
seek instruction and file counter
affidavit.
The petitioner, who retired on
31.3.2000 as Clerk from Nauwatpur Block,
has prayed for directing the respondents to
make payment of all the dues of G.P.F.,
Gratuity and other dues. The petitioner has
further submitted that despite lapse of
about ten years, the petitioner’s final
pension has not been fixed and he is
getting only provisional pension. The
respondents are directed to take all steps
to make payment of all the admitted dues to
the petitioner before filing counter
affidavit and such fact should be reflected
in the counter affidavit, which is to be
filed within eight weeks. The respondents
are also directed to clarify as to under
what circumstances, the petitioner is still
getting provisional pension whereas the
2
petitioner has made a categorical statement
that there was no departmental proceeding
nor any judicial proceeding pending against
the petitioner.
Put up this case after ten weeks.
Let a copy of this order be handed
over to the learned counsel for the State.
N.H./ ( Rakesh Kumar,J.)