IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1260 of 2011
Satish Kumar Sharma
Versus
The State of Bihar & Ors.
-----------
02 20.07.2011 By interim order passed in the writ petition, this Court
directed that there would be no shifting of date of appointment of
petitioner. The effect was that the petitioner who was working as
Reader and had been reverted to Lecturer would be restored as
Reader and payment made.
Petitioner states that notwithstanding the order passed
by this Court not only he has not been restored to the post of
Reader but the deductions as made has not been refunded.
A show cause has been filed on behalf of the Registrar
of the L.N. Mithila University in which it is stated that in view of
the interim order of this Court the date of payment as Reader has
been restored and recovery on account of shifting of date of
promotion has been stopped. This is no compliance. Not only the
petitioner was to be restored to the post of Reader but his salary
had to be continuously paid as Reader and any deductions made
had to be refunded. Neither of the three mentioned above have
been done, as such, on 3rd August, 2011 the Registrar of the L.N.
Mithila University shall be personally present in the Court to
answer the rule of contempt.
Trivedi/ ( Navaniti Prasad Singh, J.)