IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2138 of 2010
SRINIWAS GUPTA & ANR.
Versus
STATE OF BIHAR & ORS.
-----------
02/ 22-Sep-2010 From Annexure-A and B to the show cause
filed on behalf of the State it appears that Second Time
Bound Promotion to the petitioners with effect from
1993 has been confirmed pursuant to the order of the
writ Court and a categorical stand has been taken that
as a result the petitioners will be in the same pay scale
as the other person at the time of their superannuation
and they shall not get lesser pension than the other
person. However, it is evident that the actual benefits
have not been sanctioned and made available to the
petitioners nor have the opposite parties sent any
request to the Accountant General, Bihar for paying the
arrears of salary in the revised pay scale as per Second
Time Bound Promotion or for revising the pension of
the petitioners. Those steps must be taken without any
delay preferably within six weeks from today.
Learned counsel for the Accountant General
has submitted that Accountant General is required only
2
to issue the revised pension payment order. A
supplementary show cause should be filed by the next
date showing compliance.
Put up under the same heading after six
weeks. Let a copy of this order be given to learned
counsel for the State.
( Shiva Kirti Singh, J.)
Perwez/pn