High Court Patna High Court - Orders

Ram Shankar Mehta vs Patna University,Patna &Amp; Ors on 31 August, 2010

Patna High Court – Orders
Ram Shankar Mehta vs Patna University,Patna &Amp; Ors on 31 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.9463 of 2009
                  RAM SHANKAR MEHTA, S/O LATE JAGARNATH MEHTA,
                  R/O MOHALLA-MOSALLAHPUR (SAIDPUR CANAL),
                  ROAD, P.S.-KADAMKUAN, DISTRICT-PATNA.
                                              ..................PETITIONER.
                                   Versus
                  1. PATNA UNIVERSITY, PATNA THROUGH ITS VICE-
                  CHANCELLOR.
                  2. THE REGISTRAR, PATNA UNIVERSITY, PATNA.
                  3. THE DEAN, STUDENT WELFARE, PATNA
                  UNIVERSITY, PATNA.         ..................RESPONDENTS.
                                -----------

4 31.08.2010 By Annexure-11 dated 20.03.2010

annexed with the I.A. No. 7307 of 2010

petitioner has been transferred to his

original post of Mali in Patna College.

It is not disputed that initially

petitioner was appointed as Mali and posted

in Patna College. Hence, no grievance can be

raised in his posting to the original place

again.

Learned counsel for the petitioner

submits that due to his transfer to Magadh

Mahila College for some time and again

bringing him back to Patna College there may

be some dispute with regard to his arrears of

his salary. He submits that in respect of

this dispute the petitioner will file a

representation before the Registrar of the

Patna University which may be considered.

In the circumstances, this writ
2

application is disposed of with liberty to

the petitioner to file a representation

before the Registrar, Patna University only

for payment of his arrears, if due. Such

representation shall be considered by the

Registrar and appropriate orders shall be

passed in accordance with law.

Arvind/                         ( J. N. Singh, J.)