IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10038 of 2011
Kameshwar Jha, son of late Batuk Nath Jha, R/o Flat
No.101, Buddha Residency, Buddha Colony, P.S. Buddha
Colony, Town & District Patna.
... ... Petitioner.
Versus
1. The T.M. Bhagalpur University, Bhagalpur, through its
Registrar.
2. The Vice-Chancellor, T.M. Bhagalpur University,
Bhagalpur.
3. The Finance Officer, T.M. Bhagalpur University,
Bhagalpur.
4. The State of Bihar through the Principal Secretary, Human
Resources Development Department, Govt. of Bihar, New
Secretariat, Patna.
... ... Respondents.
-----------
2. 29.6.2011. Heard learned counsel for the
petitioner, Shri Anil Singh, learned
counsel appearing on behalf of respondent
nos.1 to 3/Tilka Manjhi Bhagalpur
University and Shri Krishna Chandra,
learned A.C. to learned Advocate General,
who appears on behalf of respondent no.4.
The petitioner, who retired as
University Professor, P.G. Department of
Economics from the respondent/Tilka Manjhi
Bhagalpur University with effect from
28.2.1997, has prayed for a declaration
that he is entitled to get his pension
revised in terms of State Government
Resolution No.820 dated 23.9.2009 and
further it has been prayed for directing
2
the respondents to re-fix his pension in
terms of the Government Resolution No.820
dated 23.9.2009.
Learned counsel for the petitioner
submits that issue involved in the present
writ petition is covered by an order passed
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 respondents is not in a position to
distinguish the case of the petitioner from
the case of Dr. Himanshu Bhushan (Supra).
Accordingly, the writ petition
stands allowed in terms of order dated
3.12.2010 passed in C.W.J.C. No.3616 of
2010.
N.H./ ( Rakesh Kumar,J.)