IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.792 of 2011
Suresh Pd. Sinha
Versus
The State Of Bihar & Ors
-----------
3. 29.06.2011 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
From Annexure B to the show cause the subsistence allowance
stands paid till January 2009.
The order states that in absence of the petitioner making
attendance at the Headquarters in accordance with law the subsistence
allowance cannot be paid.
Subject to the petitioner fulfilling the conditions of the rules for
payment of subsistence allowance let the same be paid in accordance
with law.
The contempt application stands disposed.
Snkumar/- (Navin Sinha,J.)