High Court Patna High Court - Orders

Umesh Prasad vs Dr. Arbind Kumar &Amp; Ors. on 8 April, 2011

Patna High Court – Orders
Umesh Prasad vs Dr. Arbind Kumar &Amp; Ors. on 8 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
                MJC No.215 of 2011
        PURUSHOTTAM PRAKASH SINGH
                      Versus
             DR. ARBIND KR. & ORS
                      WITH
                MJC No.461 of 2011
           SURYA DEO PRASAD SINGH
                      Versus
            DR. RAJ DEO SINGH & ORS.
                      WITH
                MJC No.698 of 2011
              SATISH CHANDRA PD
                      Versus
  DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                      WITH
                MJC No.920 of 2011
              MD. MOTIUR RAHMAN
                      Versus
  DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                      WITH
                MJC No.971 of 2011
                DR. AJAY KUMAR
                      Versus
  DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                      WITH
               MJC No.1027 of 2011
            PROF. YUGESHWAR SINGH
                      Versus
       DR. ARBIND KUMAR ,THE VICE CHA
                      WITH
               MJC No.1028 of 2011
           DR. SHYAM KRISHNA SINGH
                      Versus
  DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                      WITH
               MJC No.1029 of 2011
              NEK LAL SINHA & ORS
                      Versus
   DR. RAJENDRA MISHRA, VICE CHANCELLOR
                      WITH
               MJC No.1064 of 2011
            DR. KUMAR DIGJIT SINGH
                      Versus
           DR. ARBIND KUMAR & ORS.
                      WITH
               MJC No.1190 of 2011
              CHANDAN PD. SINGH
                      Versus
  DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                   2




                  WITH
            MJC No.1191 of 2011
        PROF. SAMIR KUMAR SINHA
                  Versus
DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                  WITH
            MJC No.1192 of 2011
          DR. SRIKRISHNA SINGH
                  Versus
DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                  WITH
            MJC No.1214 of 2011
        BIRENDRA KUMAR MISHRA
                  Versus
DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                  WITH
            MJC No.1302 of 2011
          RAMESH KUMAR SINHA
                  Versus
        DR. ARBIND KUAMR & ORS.
                  WITH
            MJC No.1303 of 2011
         DR. PARMANAND KUMAR
                  Versus
        DR. ARBIND KUMAR & ORS.
                  WITH
            MJC No.1304 of 2011
         DR. RAGHUNATH PRASAD
                  Versus
        DR. ARBIND KUMAR & ORS.
                  WITH
            MJC No.1305 of 2011
        DR. JHULAN PRASAD SINGH
                  Versus
        DR. ARBIND KUMAR & ORS.
                  WITH
            MJC No.1306 of 2011
              UMESH PRASAD
                  Versus
        DR. ARBIND KUMAR & ORS.
                  WITH
            MJC No.1376 of 2011
               BIMAL SINGH
                  Versus
DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                  WITH
            MJC No.1430 of 2011
          DR. RAJESHWAR SINGH
                  Versus
DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                                            3




                                    WITH
                             MJC No.1431 of 2011
                                RAZI HASAN
                                    Versus
                  DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                                    WITH
                             MJC No.1435 of 2011
                            MD. ASFAQUE AHMAD
                                    Versus
                  DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                                    WITH
                             MJC No.1461 of 2011
                        OM PRAKASH NARAYAN & ORS
                                    Versus
                  DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                                    WITH
                             MJC No.1480 of 2011
                             MD. SHAMIM HYDER
                                    Versus
                  DR. ARBIND KUMAR ,THE VICE CHANCELLOR
                                    WITH
                             MJC No.1508 of 2011
                           AKHILESHWAR PD. SINGH
                                    Versus
                    DR. RAJ DEO SINGH VICE CHANCELLOR
                                   -----------

02 08.04.2011 In total disregard to the so called State litigation policy

not to generate litigation Universities are generating more litigations

than bona fide graduates and these cases are example thereof. This

Court had repeatedly been holding in relation to dispute of pay scale

of Reader. Upon revision with effect from 01.01.1996, their pay

scale would be Rs.14940/- in respect of those Readers who had been

Readers five years prior thereto, for others it would, accordingly,

vary and they would receive that pay scale upon completion of five

years. Against the said judgment, which was delivered on

08.10.2010, neither the State Government nor the Universities have

preferred any appeal and the judgment has attained finality but

notwithstanding that the judgment is not being given effect to. In
4

one of these cases show cause has been filed by one of the

Universities which is clearly contemptuous on the face of it. They

have the audacity to state that notwithstanding the judgment of this

Court, as they have not received funds from the State Government,

they are unable to implement the orders of this Court.

In my opinion, firstly, once the judgment has been

passed it applies to all similarly situated persons who may or may

not be a party before this Court. Secondly, an order accepting the

judgment and allowing its implementation from the State

Government is not required. It binds the parties and the judgment

has to be complied with one and all in letter and spirit in which it is

given. Almost six months have gone by and the petitioners, who are

teachers, are yet to receive refund of wrongly deducted amount what

to talk of payment on the pay scale as found by this Court.

Let opposite parties including the State file show

causes why they be not proceeded in contempt.

Put up these matters on 25th April, 2011 at 4:15 PM.

Pendency of these applications will not come in way

of the parties in making the payment and/or refunding amounts

wrongly deducted. If on that day no show cause is filed on behalf of

the State then the Principal Secretary, Human Resources

Development Department, Government of Bihar, Patna as well as

the respective Vice Chancellors would be personally present in the

Court to answer the rule of contempt.

Trivedi/                             ( Navaniti Prasad Singh, J. )