IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.2796 of 2011
Dr. Akshay Kumar Mishra
Versus
Dr. K.N.Dubey The V.C.T.M.Bhag
----------------------------------
with
Miscellaneous Jurisdiction Case No.2797 of 2011
Bibhash Chandra Mishra
Versus
Dr. K.N.Dubey The V.C.T.M.Bhag
———————————-
with
Miscellaneous Jurisdiction Case No.3062 of 2011
Fuleshwar Pd. Singh @ Phuleshwar Pd. Singh & Ors
Versus
Dr. K.N.Dubey, The Vice Chance
———————————-
3 24.8.2011 In all these three cases, Mr.Ghosh, learned Senior Counsel
appearing for the University states that show causes have been filed
yesterday in the Registry. Let Registry trace out and place it with the
records. He states that in the show cause it is clearly stated that the
judgment of this Court holding that the age of superannuation of the
teachers stood extended to 65 years in respect of teachers with effect
from 30.6.2010,the University has at large implemented the said
judgment in respect of all teachers without discrimination or favour
and even without they having approached this Court. He further states
that full remuneration to the teachers with extended service have been
paid upto May, 2011 because the government has sanctioned payment
only up to that month. Again it is stated in the show cause and at the
Bar that there is no discrimination in this regard.
Learned counsel for the petitioners would seek time to
verify and file affidavit in this regard.
-2-
In view of the show cause, as filed, and the stand taken
therein the personal appearance of the Vice Chancellor, T.M.Bhagalpur
University, is dispensed with.
Put up for orders on 7.9.2011.
singh (Navaniti Prasad Singh,J)