IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5637 of 2010
PROF.(DR.)KRISHNA MOHAN PRASAD
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No.4172 of 2010
KESHARI KANT SHARMA
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No.9170 of 2010
DR.SHIVJI SINGH
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No.4665 of 2010
AJIT KUMAR SINHA
Versus
THE B.R.A.BIHAR UNIVERSITY &ORS
-----------
05 20.09.2010 It is unfortunate that inspite of adjournments granted by
this Court for a simple matter of accounting, which involves no legal
issue, the State and the University are not in a position to assist this
Court for whatever reasons there may be. Teachers and employees
have worked for several years and their hard earned money is being
withheld by the State Government and the University. The only reason
for this is that the State Government and the University is unable to
put its house in order, the sufferers are the employees, who are not at
fault, their only fault was joining the University. State and the
University want to await the luxury of litigation. Let them have their
say. I am adjourning all these matters once again to enable the
University and the State to furnish detail accounts understandable by a
common person and make payments accordingly. I am directing that
any payment that is found due to be paid henceforth to any employee
-2-
would be paid with delayed interest of at least 12% per annum from
the date it was due till the date it is paid. The said interest amount
would be borne by the State because it has failed to ensure timely
payment. Those interests payment would also be paid alongwith the
principal payment without demur.
As prayed by the respondents, put up this case on 4th of
October, 2010
Trivedi/ (Navaniti Prasad Singh, J.)