High Court Patna High Court - Orders

Dr.Raghupati Sahai Bilgrami vs The V.C.,Bhim Rao Ambedkar,Bih on 4 October, 2010

Patna High Court – Orders
Dr.Raghupati Sahai Bilgrami vs The V.C.,Bhim Rao Ambedkar,Bih on 4 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.3880 of 2010
                  DR.RAGHUPATI SAHAI BILGRAMI
                             Versus
      THE V.C.,BHIM RAO AMBEDKAR,BIHAR UNIVERSITY & ORS
                            -----------

06 04.10.2010 The arbitrary manner in which University authorities

conduct themselves and force upon its employees litigation leading

to wastage of Court’s time in clerical matter is writ large by this

case.

Petitioner, who had superannuated in July 2009, filed

this writ petition raising substantial claims of pre and post retiral

dues. This was so because of reasons, which this Court cannot

discuss. The matter was not being settled at the University level,

even though it was matter of pure and simple accounting. Once the

matter came to this Court, finding no way out, University admitted

and agreed to pay over Rs.12 lacs to the petitioner on account of pre

and post retiral dues. Petitioner was given an opportunity by this

Court to represent against the correctness of the payment as

University had not disclosed the basis for this calculation. The

University disclosed some basis which the petitioner objected. The

objection as per this Court’s order was dealt and an order was

passed by the Finance Officer on 01.10.2010, which is Annexure-D

to the third supplementary counter affidavit of the University,

without going into details.

One must notice the contention of University, as

mentioned in paragraph-2 of the order of the Finance Officer, that

depicts some serious disease which pervades the Finance Section of
-2-

the University. The order states that pursuant to decision taken in

1998 all teachers, who had obtained Ph D degree prior to

01.01.1996, were given two incentive increments. Petitioner was,

accordingly, given those incentives, then without reason the State

Government in 2008 withdrew the incentives, to which this Court,

would only mean that this incentive could not be given any longer

because this incentive was available only to persons who had

acquired Ph D degree prior to 01.01.1996. The incentive resolution

had out lived its purpose on the assumption that incentives,

wherever due, were already granted and anyone acquiring Ph D

degree thereafter, would not naturally be entitled to the incentive.

The peculiar way the University interprets this that the incentive

which was already granted, was not only cancelled but all payments

made pursuant thereto had to be recovered from the teachers. That

could never even the intent because such orders could not have been

passed without notice to the parties and without disclosure of

reasons. Then in the same paragraph it is said that the incentives

were then restored in 2010 but the petitioner could not be given this

advantage of restoration of incentive which he had actually got

earlier itself because he had retired before that day. I fail to see the

logic. First, the incentive is given, payments made then further

payments stopped and recovery ordered. When this stop is negated,

the benefit does not flow to the petitioner as he is retired.

Learned counsel for the petitioner brings to the

notice of this Court that this resolution of the State Government was
-3-

under consideration of this Court in C.W.J.C. No.12432 of 2007 and

as far back as on 31.03.2009 this Court had set side those decisions

in the case of petitioner’s University itself, still the University is

trying to ignore that judgment misleading the petitioner and this

Court as well. This shows the extent to which the University can go

to generate litigation rather than encouraging academics.

Let University file a further affidavit clarifying the

position. Other issues would be adverted on the next date.

As substantial amounts have now been paid to the

petitioner, it is only deemed fit and proper that University pays

interest thereof @ 12 % per annum from the date the amount was

due till the date amount was paid for this inordinate delay in

payment.

Put up this case on 11th October, 2010 retaining its

position.

Trivedi/                      (Navaniti Prasad Singh, J.)