IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13333 of 2011
Umesh Pd.Singh
Versus
The State Of Bihar & Ors
----------------------------------
2. 18.8.2011. As prayed by Shri Manoj Kumar
Ambastha, learned Government Pleader
No.14, eight weeks’ time is granted to
seek instruction and file counter
affidavit.
The petitioner, who retired with
effect from 31.1.2010 as Clerk from the
office of C.D.P.O., Jagdishpur, Bhagalpur,
has prayed for directing the respondents
to pay full pension and other retiral
dues.
While granting time for filing
counter affidavit, it is desirable to
direct the respondents to take steps to
clear all the admitted dues of the
petitioner. Such fact should be reflected
in the counter affidavit, which is to be
filed within eight weeks. Court expects
that immediately after receipt of the
sanction order from State authority, the
respondent no.2/Accountant General will
issue authorization without any delay.
Put up this case after eight
2
weeks.
N.H./ ( Rakesh Kumar,J.)