High Court Patna High Court - Orders

Sriniwas Gupta &Amp; Anr. vs State Of Bihar &Amp; Ors. on 2 February, 2011

Patna High Court – Orders
Sriniwas Gupta &Amp; Anr. vs State Of Bihar &Amp; Ors. on 2 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MJC No.2138 of 2010
                                SRINIWAS GUPTA & ANR
                                            Versus
                                 STATE OF BIHAR & ORS. .
                                          -----------

3 02-02-2011 Heard the parties.

The petitioners had already been granted 2nd

Time Bound Promotion in compliance of order of the

writ court. The actual benefits on account of such

promotion as well as revision of pension remained to be

carried out. Today a supplementary show cause has been

filed on behalf of Opposite Party no.2 stating that the

actual benefits have already been sanctioned and paid

through the concerned treasury and the pension has

already been revised.

In view of aforesaid facts, the order of the writ

court has been fully complied with. This contempt

application is finally disposed of.

(Shiva Kirti Singh, J.)

BKS/-