High Court Patna High Court - Orders

Syed Ghulam Mohammad vs The State Of Bihar & Ors on 17 November, 2011

Patna High Court – Orders
Syed Ghulam Mohammad vs The State Of Bihar & Ors on 17 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.19955 of 2011
                                       Syed Ghulam Mohammad
                                                   Versus
                                      The State Of Bihar & Ors
                                      ----------------------------------

2 17.11.2011 As prayed by Smt. Archana Sinha, learned A.C. to

Standing Counsel No. 12, eight weeks time is granted to seek

instruction and file counter affidavit.

Put up thereafter.

The petitioner retired on 30.09.2010 as ‘Assistant

Director, Krishi Ganana, Patna, and till date, as claimed, even

provisional pension has not been fixed. Accordingly, while granting

time to the state counsel it is desirable to direct the respondents to

take steps for making payment of all the admitted dues before filing

of the counter affidavit. Counter affidavit must be filed within eight

weeks.

Learned counsel appearing on behalf of Accountant

General, Bihar, Patna, may also get instruction. The court expects

that immediately after receipt of the sanction order from the state

authority, the Accountant General, Bihar, Patna, shall issue

authorization.

Praful                                         ( Rakesh Kumar, J.)