IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2958 of 2011
Shashi Kant Kanchan
Versus
The State of Bihar & Ors
-----------
2. 23.9.2011 Learned counsel for the petitioner submits that the
petitioner after his appointment as Panchayat Shiksha Mitra
in the year 2005 and subsequently becoming a Panchayat
Teacher with effect from 1.7.2006 suddenly faced stoppage
of his salary from April, 2008 without assigning any reason
and without issuing any show cause or initiating any
proceeding against him. It is submitted that the work is
being taken from the petitioner but no payment has been
made for the last two and a half years.
As prayed for by learned counsel for the State, put up
after four weeks in the main list to enable him to file the
counter affidavit in the matter.
In the meantime, if work is being taken from the
petitioner then current salary must be paid to him.
(Ramesh Kumar Datta,J.)
Spal/