IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.593 of 2008
Kedar Nath Singh son of Late Raghuni Singh,
r/o village Shital Bigha P.O. Bhakhrea Mor
P.S. Daudnagar, District Aurangabad A/P
Typist at Daudnagar College, P.S. Daudnagar,
District Aurangabad....................................Petitioner
Versus
1. The State of Bihar, through the Secretary,
Human Resources (Higher Education)
Department, Govt. of Bihar, Bihar, Patna.
2. The Magadh University, Bodh-Gaya, through its
Vice Chancellor.
3. The Vice Chancellor, Magadh University, Bodh-
Gaya, Gaya.
4. The Registrar, Magadh University, Bodh Gaya.
5. The Finance Officer, Magadh University, Bodh-
Gaya, Gaya.
6. The Principal, Daudnagar College, Daudnagar,
Aurangabad through the Magadh
University.........................................................Respondents
-----------
2. 27.08.2010 Heard learned counsel for the
petitioner as well as learned counsel for
the respondents.
Petitioner has filed this writ
application with a direction to the
respondent-University for payment of arrears
of salary and other allowances along with
interest.
Learned counsel for the petitioner
submits that claims of the petitioner have
been audited by the auditors of the State
Government posted in the University now.
In that view of the matter, the writ
application is disposed of with a direction
to the authorities of the University to
2
release the amount of admitted dues of the
petitioner, if audited and found correct,
within a period of two months from the date
of receipt/production of a copy of this
order.
BT (J. N. Singh, J.)