IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1913 of 2009
PROF. BALI RAM SHARMA
Versus
THE STATE OF BIHAR & ORS
-----------
06/ 30.03.2011 The Registrar, Magadh University is present
in Court. Show cause has been filed on behalf of the
University. Two cheques, one amounting to Rs.
37,293/- and another amounting to Rs.24,684/- to be
paid to the petitioner towards D.D.A. with 5% interest
and towards earned leave, have been presented in
Court. Cheque Nos. 0057423 and 0061359 amounting
to Rs.37,293/- and 24,684/- are being handed over to
Mr. Mithilesh Kumar Upadhayay, counsel appearing
for the petitioner for being handed over to the
petitioner. The acceptance of these cheques on behalf
of the petitioner must be filed in Court on the next
date.
In the show cause it has been stated that the
amounts relating to arrears of salary and the D.D.A.
have been paid to the petitioner as found admissible
by the auditors. This statement in the show cause is
nothing but in contradiction of the statutory
provisions and the reason for this must be explained
2
by the counsel appearing for the University by filing
supplementary show cause, specially when the
authority of the auditors team appointed by the State
to check the expenses of the University have clearly
been decided by Division Bench. Regarding rest of
the amount there is no mention in the show cause.
Counsel for the petitioner submits that he
will file reply to the show cause.
Put up this matter on 27th April, 2011,
retaining its position.
Personal appearance of Registrar, Magadh
University is dispensed with.
DKS/ (Mridula Mishra, J.)