High Court Patna High Court - Orders

Dr.(Prof.)Rudra Narayan Jha vs The Tilka Manjhi Bhagalpur Uni on 4 November, 2011

Patna High Court – Orders
Dr.(Prof.)Rudra Narayan Jha vs The Tilka Manjhi Bhagalpur Uni on 4 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.10722 of 2008

                     Dr.(Prof.)Rudra Narayan Jha, Son of Late Rama Nath Jha, resident
                     of Village- Gosaigawn, P.S. Gopalpur, District-Bhagalpur
                                                       --------------------------Petitioner
                                              Versus

                  1. The Tilka Manjhi Bhagalpur University through its Vice-
                     Chancellor, Bhagalpur
                  2. The Vice-Chancellor, Tilka Manjhi Bhagalpur University,
                     Bhagalpur
                  3. The Registrar, Tilka Manjhi Bhagalpur University, Bhagalpur
                  4. The Principal , G.B. College, P.O. Naugachia, District-Bhagalpur
                                                        -------------------- Respondents.
                                      ----------------------------------

11 04-11-2011 Heard Sri S.K. Saraf, learned counsel for the petitioner

and Sri Anil Singh, learned counsel appearing on behalf of

Respondent/ Tilka Manjhi Bhagalpur University, Bhagalpur.

The present writ petition was filed in the year 2008 with

a prayer to direct the Respondents to pay all the retiral dues of the

petitioner. In this case, number of affidavits have been filed by the

University. Along with Supplementary Affidavit, which was filed in

the month of February, 2009, the University has brought on record

an order dated 14.02.2009, contained in Memo no.B/25201-204

passed by the Registrar of the University, which has been annexed

as Annexure-E to the Supplementary Affidavit. Perusal of the order

dated 14.02.2009 makes it clear that on the date of order, amount

under the head of arrear of pension to the tune of Rs.3, 00,853/- and

difference of salary to the tune of Rs.50, 215/- was outstanding.

At the time of hearing, neither learned counsel for the

petitioner nor learned counsel for the University was in a position to

inform the Court as to whether the aforesaid dues have been cleared
2

or not.

In view of the admitted position, the writ petition stands

disposed of directing the Respondents, particularly Respondent

no.3/ Registrar, Tilka Manjhi Bhagalpur University, Bhagalpur to

take all steps regarding payment of due amount as indicated in the

order dated 14.02.2009 passed by the Registrar of the University

within a period of two months from the date of receipt/production of

a copy of this order, if the same has not been paid till date to the

petitioner.

The writ petition stands disposed of.

( Rakesh Kumar, J.)
NKS/-