IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8623 of 2010
1. VIJAY KUMAR PASWAN, S/O SRI RAM RAKSHA
PRASAD, R/O VILLAGE- VIJAY NAGAR, P.S.-
BARIYARPUR,DISTRICT- MUNGER.
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF
SECRETARY, GOVT. OF BIHAR, PATNA.
2. DIRECTOR GENERAL-CUM-INSPECTOR GENERAL OF
POLICE, BIHAR, PATNA.
3. D.I.G., CHAMPARAN RANGE, BETTIAH.
4. S.P., EAST CHAMPARAN, MOTIHARI.
5. S.P., WEST CHAMPARAN, BETTIAH.
6. S.P., GAYA.
7. OFFICER IN CHARGE MUFFASIL, P.S. WEST
CHAMPARAN.
8. OFFICER IN CHARGE GONAHA, P.S. WEST
CHAMPARAN.
9. OFFICER IN CHARGE FENHARA, P.S. EAST
CHAMPARAN.
-----------
2 28.03.2011 Learned counsel for the respondents submits
that the LPC of the petitioner has now been sent to his
present place of posting and his arrears of salary have
been paid.
Learned counsel for the petitioner submits
that the petitioner may be given liberty to represent the
concerned authorities, if the petitioner finds that more
amount is due towards salary etc.
The writ application is, therefore, disposed of
with the aforesaid liberty to the petitioner. If the
petitioner files any representation, the same should be
considered expeditiously and appropriate order should
be passed in accordance with law.
Arvind/ ( J. N. Singh, J.)