High Court Patna High Court - Orders

Om Prakash Narayan & Ors vs Dr. Arbind Kumar ,The Vice Cha on 12 October, 2011

Patna High Court – Orders
Om Prakash Narayan & Ors vs Dr. Arbind Kumar ,The Vice Cha on 12 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No 215 of 2011
Purushottam Prakash Singh
Versus
Dr Arbind Kr, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1030 of 2011
Dr Satish Kumar & Ors
Versus
The State Of Bihar & Ors
WITH
MJC No 1362 of 2011
Kumar Abinash Chandra
Versus
The State Of Bihar & Ors
WITH
MJC No 1870 of 2011
Dr Milan Prakash Jha
Versus
The State Of Bihar & Ors
WITH
MJC No 698 of 2011
Satish Chandra Pd
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 920 of 2011
Md Motiur Rahman
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 971 of 2011
Dr Ajay Kumar
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1027 of 2011
Prof Yugeshwar Singh
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1028 of 2011
Dr Shyam Krishna Singh
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1064 of 2011
Dr Kumar Digjit Singh
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors.

WITH
2
MJC No 1190 of 2011
Chandan Pd Singh
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1191 of 2011
Prof Samir Kumar Sinha
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1192 of 2011
Dr Srikrishna Singh
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1214 of 2011
Birendra Kumar Mishra
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1302 of 2011
Ramesh Kumar Sinha
Versus
Dr Arbind Kuamr, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1303 of 2011
Dr Parmanand Kumar
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors.

WITH
MJC No 1304 of 2011
Dr Raghunath Prasad
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1305 of 2011
Dr Jhulan Prasad Singh
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1306 of 2011
Umesh Prasad
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1376 of 2011
Bimal Singh
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1431 of 2011
3
Razi Hasan
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1435 of 2011
Md Asfaque Ahmad
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1461 of 2011
Om Prakash Narayan & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1480 of 2011
Md Shamim Hyder
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1653 of 2011
Dr Draupadi Singh & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1772 of 2011
Dr. Mohan Pd & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1821 of 2011
Bhim Sen Singh
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1908 of 2011
Dr Shashi Shekhar Mishra & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1910 of 2011
Dr Md Abdus Samad & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 1949 of 2011
Arun Kumar Verma
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 2010 of 2011
Prem Ranjan & Ors
4
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 2009 of 2011
Dr Rakesh Kumar & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 2113 of 2011
Satyendra Kr Singh & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 2115 of 2011
Dr Bijay Kumar Singh & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 2126 of 2011
Jagbali Singh & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 2147 of 2011
Dr Ram Yatan Singh & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors
WITH
MJC No 2077 of 2011
Prof Nanhu Pd Singh & Ors
Versus
Dr Arbind Kumar, the Vice Chancellor, Magadh University, Bodh Gaya & Ors

———–

7 12.10.2011 These cases are of Teachers of Magadh University.

They had filed these contempt applications for implementation of

judgment of this Court in the case of Dr Binod Kumar Pandey &

Others -Versus- T M Bhagalpur University & Others being CWJC

No 18552 of 2009 and analogous cases delivered on 05.07.2010.

The said judgment related to the pay scale that was liable to be given

to Teachers upon pay revision with effect from 01.01.1996. This

Court allowed the writ petitions. As by the time the writ petitions
5
were filed and heard, pay scales were revised and recoveries were

made, enhanced pay scales were reduced, there was huge liability on

the University to refund and pay the amounts and not having

complied with the order in the writ petitions, these contempt

applications as against the Magadh University were filed.

In MJC No 215 of 2011, a show cause has been filed on

behalf of the State stating that substantial compliance has been

made. One wonders what steps State is taking to seek compliance of

order of this Court not only in Magadh University because several

cases are still, as per show cause itself, languishing for compliance

what to talk of other Universities where there have been no

compliance whatsoever. Theses cases are those cases in which both

parties have agreed that orders of this Court have been complied

wherever refund was due, refund has been made and their salaries

restored accordingly.

In my view, in such a situation, these contempt

applications have now become infructuous and are disposed of

accordingly.

M.E.H./ (Navaniti Prasad Singh)