High Court Patna High Court - Orders

Dr.(Prof.) Gopal Saran Gupta vs The State Of Bihar &Amp; Ors on 29 November, 2010

Patna High Court – Orders
Dr.(Prof.) Gopal Saran Gupta vs The State Of Bihar &Amp; Ors on 29 November, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.2774 of 2003

Dr. (Prof.) Gopal Saran Gupta, son of Late Ram Govind Prasad, retired University Professor of
Botany, S. Sinha College, Aurangabad, Mohalla Sahpur, Opposite Shiv Market, Aurangabad -
Petitioner.
Vs.
    1. The State of Bihar,
    2. The Vice Chancellor, Magadh University, Bodh Gaya.
    3. The Registrar, Magadh University, Bodh Gaya.
    4. Finance Officer, Magadh University, Bodh Gaya.
    5. Principal, S. Sinha, College, Aurangabad - Respondents.



4       29.11.2010

This writ petition has been filed to pay the retrial dues

of the petitioner who was working as Professor & Head of the

Department of Botany in S. Sinha College, Aurangabad which is a

constituent unit of Magadh University, Bodh Gaya.

The petitioner retired on 31.1.2000. After ten years of

retirement he has still not been paid his dues. This court directs

that the admissible dues of the petitioner should be calculated

within a period of three months on receipt of a copy of this order.

A copy of the calculation of the dues should be sent by the

Registrar of the University to the petitioner. The petitioner may

file his objection before the Registrar if there is any mistake, who

is bound to consider and dispose of the objection by a speaking

order within two months thereafter. In the mean time the admitted

dues should be paid to the petitioner within two months of the

calculation.

This writ petition is disposed of with the aforesaid

observation and direction.

         haque                                                      ( Sheema Ali Khan, J.)