High Court Patna High Court - Orders

Prof.(Dr.) Bjoy Kumar Kejriwal vs The T.M.Bhagalpur University … on 22 February, 2011

Patna High Court – Orders
Prof.(Dr.) Bjoy Kumar Kejriwal vs The T.M.Bhagalpur University … on 22 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.2999 of 2011
          PROF.(DR.) BJOY KUMAR KEJRIWAL, SON OF LATE KEDAR NATH
          AGRAWAL, RESIDENT OF 158, MAHATMA GANDHI ROAD,
          TILKAMANJHI, P.S. TILKAMANJHI, TOWN & DISTRICT Bhagalpur
                  ...                    ...   PETITIONER.
                                Versus
     1.   THE T.M.BHAGALPUR UNIVERSITY, BHAGALPUR, THROUGH ITS
          REGISTRAR.
     2.   THE VICE-CHANCELLOR, T.M. BHAGALPUR UNIVERSITY,
          BHAGALPUR.
     3.   THE PRO VICE-CHANCELLOR, T.M. BHAGALPUR UNIVERSITY,
          BHAGALPUR.
     4.   THE FINANCIAL ADVISOR, T.M. BHAGALPUR UNIVERSITY,
          BHAGALPUR.
     5.   THE FINANCE OFFICER, T.M. BHAGALPUR UNIVERSITY,
          BHAGALPUR.
     6.   THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY,
          HUMAN RESOURCES DEVELOPMENT DEPARTMENT, GOVT. OF BIHAR,
          NEW SECRETARIAT, PATNA.
     7.   THE DIRECTOR, DEPARTMENT OF HIGHER EDUCATION, GOVERNMENT
          OF BIHAR, NEW SECRETARIAT, PATNA.
                   ...                    ...    RESPONDENTS.
                             -----------

2. 22.2.2011. Heard Shri Purshottam Kumar Jha,

learned counsel for the petitioner, Shri

Anil Singh, learned counsel appearing on

behalf of respondents 1 to 5 and Shri Vikas

Kumar, learned A.C. to Advocate General

appearing on behalf of the respondent nos.6

and 7.

The petitioner, who retired on

31.10.2000 as University Professor, Post

Graduate, Department of Commerce from

Tilkamanjhi Bhagalpur University, has

prayed for declaration that he is entitled

to get his pension revised in view of
2

Article 16 of the Pension Statute read with

the State Government Resolution No.820

dated 23.9.2009 and consequently to direct

the respondents to re-fix the pension.

It was submitted by learned counsel

for the petitioner that the issue has

already been settled by this Court in

C.W.J.C. No.3616 of 2010 (Dr.Himanshu

Bhushan Vs. Tilkamanjhi Bhagalpur

University and others) and other connected

writ petitions. Learned counsel for the

petitioner has referred to Annexure-3 to

the petition, which is a copy of order

dated 3.12.2010 passed in C.W.J.C. No.3616

of 2010 and other connected writ petitions.

Accordingly, the writ petition

stands disposed of in the same terms of

order dated 3.12.2010 passed in C.W.J.C.

No.3616 of 2010.

N.H./                            ( Rakesh Kumar,J.)