High Court Patna High Court - Orders

Dr. Gopal Pd. Singh vs The T.M. Bhagalpur University on 23 September, 2011

Patna High Court – Orders
Dr. Gopal Pd. Singh vs The T.M. Bhagalpur University on 23 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Miscellaneous Jurisdiction Case No.252 of 2011
              ======================================================
              Dr. Gopal Pd. Singh
                                                                   .... .... Petitioner/s
                                                Versus
              The T.M. Bhagalpur University
                                                                  .... .... Respondent/s
              ======================================================
              Appearance :
              For the Petitioner/s    : Mr. Purushottam Kumar Jha
              For the Respondent/s     : Mr. S.D. Sanjay Aag12
              ======================================================
              CORAM: HONOURABLE JUSTICE SMT. MRIDULA MISHRA

              ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. MRIDULA MISHRA)

04/ 23-09-2011 Show cause has been filed on behalf of State as

well as University. Counsel appearing for the State will

serve a copy of its show cause to the counsel appearing for

Tilka Manjhi Bhagalpur University.

In the show cause filed on behalf of State it has

been stated that the sufficient fund has been released in

favour of the University and there is no paucity of fund for

making payment of arrears as well as current salary to the

petitioner. In the show cause of the University there is an

admission that petitioner was entitled for absorption as his

name finds place in Government letter No. 181/C dated

18.12.1989 and the petitioner has been absorbed in the

service of the University on the recommendation of the

committee constituted by the syndicate.
2 Patna High Court MJC No.252 of 2011 (4) dt.23-09-2011

2/2

In this circumstance, there is no reason for not

making payment of arrears as well as current salary to the

petitioner. However, the University in its show cause has

stated that a requisition has been sent by the University for

release of fund. The University will make payment of entire

arrears of salary to the petitioner and file supplementary

show cause in this regard.

Put up this matter on 12th October, 2011,

retaining its position.

All payments must be paid to the petitioner

within this period.

(Mridula Mishra, J)

DKS/