High Court Patna High Court - Orders

Dr.Shyam Nandan Sharma vs The State Of Bihar &Amp; Ors on 25 February, 2011

Patna High Court – Orders
Dr.Shyam Nandan Sharma vs The State Of Bihar &Amp; Ors on 25 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.3625 of 2011
           DR.SHYAM NANDAN SHARMA, S/O SRI KAPILDEO SHARMA, RESIDENT
           OF NEW COLONY, PUNJABI MOHALLA, NAYA BAZAR, LAKHISARAI,
           P.S. LAKHISARAI, DISTRICT LAKHISARAI.
                   ...                      ...   PETITIONER.
                                   Versus
     1.    THE STATE OF BIHAR, THROUGH PRINCIPAL SECRETARY, HIGHER
           EDUCATION, BIHAR, PATNA.
     2.    THE VICE-CHANCELLOR, TILKAMANJHI BHAGALPUR UNIVERSITY,
           BHAGALPUR.
     3.    TILKAMANJHI BHAGALPUR UNIVERSITY, BHAGALPUR THROUGH ITS
           REGISTRAR, DISTRICT BHAGALPUR.
     4.    THE AUDITOR, TILKAMANJHI BHAGALPUR UNIVERSITY, BHAGALPUR.
     5.    THE AUDITOR, FOR THE STATE OF BIHAR, POSTED AT TILKAMANJHI
           BHAGALPUR UNIVERSITY, BHAGALPUR.
     6.    THE PRINCIPAL, K.S.S. COLLEGE, LAKHISARAI, P.S.
           LAKHISARAI, DISTRICT LAKHISARAI.
                   ...                       ...   RESPONDENTS.
                                -----------

2. 25.2.2011. Heard Shri Ajay Mukherjee, learned

counsel for the petitioner, learned counsel

appearing on behalf of the respondent nos.2 to

5/Tilkamanjhi Bhagalpur University and also Shri

Vikas Kumar, learned A.C. to Advocate General

appearing on behalf of the respondent/State.

The petitioner, who superannuated with

effect from 30.6.2009 as University Professor

from K.S.S. College, Lakhisarai, has prayed for

directing the respondents to pay benefit of

U.G.C. scale (revised scale) and further to pay

(a) Arrear of Group Insurance Scheme amount, (b)

Arrear amount of Leave Encashment, (c) Arrear

amount of 50% merger of D.A. and (d) Arrear of

difference amount of salary as per U.G.C. Scale
2

(revised pay scale) from July 1982 to July 2005

with statutory interest. It was submitted by

learned counsel for the petitioner that

petitioner has also filed representation, but

till date, no decision has been taken.

With the consent of parties, the writ

petition is being disposed of with liberty to the

petitioner to file a fresh representation before

respondent no.2/Vice Chancellor, Tilkamanjhi

Bhagalpur University within a period of six weeks

from today. If such representation is filed, the

respondent no.2 is required to examine the same

and pass appropriate order redressing all the

grievances of the petitioner within a period of

three months from the date of filing of such

representation. In case of refusal, respondent

no.2 is directed to pass a speaking order within

aforesaid time.

With aforesaid observation and direction,

the petition stands disposed of.

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