IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.27 of 2009
Tinku Kumar
Versus
The Chief Executive Officer,Patna Municipal Corporation,
Patna & Ors
----------------------------------
4. 19.8.2011 No one appears on behalf of the petitioner. However,
learned counsel for the Corporation and the learned counsel for
the State are present.
Learned counsel for the Corporation submits that the
admissible dues have been paid to the petitioner. However, arrears
of difference of pay and revision of pension would be payable as
per the result of the appeal, vide L.P.A. No.960 of 2007 filed by
the State, which is pending, as stated by the learned counsel for
the State also.
Since no one appears on behalf of the petitioner, the
application is dismissed for non-prosecution.
PNM (Shailesh Kumar Sinha, J.)