IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3826 of 2010
DR. VISHUNDEVA PRASAD VIDHYARTHI
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3753 of 2010
SHEO SHANKAR PRASAD SINGH
Versus
THE STATE OF BIHAR & ORS
with
MJC No.3781 of 2010
DR. SUNITY PANDEY
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3793 of 2010
DR. BHARTI S. KUMAR
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3794 of 2010
DR. B.K. PANDEY & ANR.
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3795 of 2010
DR. RAVI VERMA
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3797 of 2010
DINESH CHANDRA BALUNI & ORS.
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3799 of 2010
PROF. KRISHNA KANT JHA & ORS.
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3813 of 2010
DR. RAMJEE PRASAD BHAGAT
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3744 of 2010
DR.LAL MOHAN JHA
Versus
THE STATE OF BIHAR & ORS
with
2
MJC No.3815 of 2010
DR. SYED SHAMIM AHMAD
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3941 of 2010
DR. UMESH CHANDRA SINGH
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3942 of 2010
ABDUL JABBAR & ORS.
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3973 of 2010
SITA RAM SINGH & ANR.
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3872 of 2010
DR. SURENDRA PRASAD RAI
Versus
THE STATE OF BIHAR & ORS.
-----------
5 27.9.2010 All these matters relate to Universities under Bihar
State Universities Act, 1976 and Patna University Act, 1976
except B.N.Mandal University, J.P. University and Tilka Manjhi
Bhagalpur University.
Leaned counsels for the petitioners make grievances
that the order of this Court is not only being implemented with
regard to age of superannuation but the petitioners are being
forced to retire . In some cases, the petitioners have been
allowed to re-join .
Learned AAG-3 appearing on behalf of State has
made a statement that the State has preferred a LPA against the
3
judgment of this Court and is making endeavour for stay and
admission at the earliest and may be within this week. He stated
that now it is upto the University to take a decision in the
matter.
Learned counsels for the Universities (except
B.N.Mandal University, J.P.University and Tilka Manjhi
Bhagalpur University) agree that all teachers, who had been
forced to retire on completion of 62 years of age, would now be
taken back and granted full continuity of service , subject to
order that may be passed by the Division Bench in LPA , as filed
by the State. They would be re-instated in the position ,as held
by them on the date when they were made to superannuate.
All parties would abide by the order that may be
passed in LPA preferred by the State.
List these cases , as tied up matters, on 6.10.2010, at
the top of the list.
( Navaniti Prasad Singh, J.)
singh