High Court Patna High Court - Orders

Chandra Shekhar Jha vs State Of Bihar & Ors. on 27 July, 2011

Patna High Court – Orders
Chandra Shekhar Jha vs State Of Bihar & Ors. on 27 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       MJC No.566 of 2010
                                      Chandra Shekhar Jha
                                                Versus
                                      State Of Bihar & Ors.
                                             -----------

02. 27.07.2011 This application has been filed by the petitioner

for initiating a proceeding of contempt against the B. N.

Mandal University, Madhepura and its authorities for

showing disobedience to the Order, dated 09.09.2009,

passed in C.W.J.C. No. 11352 of 2009. By this Order, a

direction was issued to the University and its authorities

to make payment of current salary to the petitioner on

month to month basis and arrears of salary from the

month and year, it is stopped.

When this matter was pending, one L.P.A.,

bearing L.P.A. No. 1304 of 2009 was preferred by the L.

N. Mithila University, Darbhanga. Along with L.P.A. No.

1304 of 2009, several other Writ Applications and

L.P.A.s were heard by the Full Bench and vide Order

dated 11.03.2010 all such matters were referred to a

Two-Men Commission, headed by Hon’ble Mr. Justice S.

N. Jha. The Full Bench, however, directed that

employees, who are working, should be paid their

current salary. SLP bearing 12591 of 2010 was preferred

against the Order passed by the Full Bench. The Apex
2

Court stayed the working of Commission till the next

date of hearing, but so far direction with regard to

payment of current salary was concerned that was not

stayed. MJC was filed on account of non-payment of

current salary. There stand of the University and the

State was rejected by the Division Bench. As the stand

of the University and the State was that the direction

regarding payment of current salary has been stayed by

the Apex Court, but the Division Bench vide Order dated

22.06.2011, rejected this plea taken by the University

and the State and also directed to file show-cause within

four weeks, showing compliance of the Order of the Full

Court for payment of current salary to the petitioners.

SLP (Civil) No. 19783 of 2011 was filed by the Vice

Chancellor of B. N. Mandal University, Madhepura, but

the same was dismissed and a direction was issued for

making payment of current salary to the Writ Petitioners

in compliance of the Order of the Full Bench.

Counsel for the petitioners submits that some

similarly situated Lecturers, Readers, Professors have

been paid their arrears of salary as well as current salary

in compliance of the direction of the Full Bench, but

petitioners have not been paid.

3

Let this matter be listed on 17 th of August,

2011, retaining its position.

Counsel, representing B. N. Mandal University,

Madhepura must file a show-cause, showing full

compliance of the direction regarding payment of current

salary in the light of the direction of the Full Bench as

well as its confirmation by the Apex Court.

The Registrar of the B. N. Mandal University,

Madhepura will approach the State Government and the

State Government will also release necessary funds in

compliance of the direction of the Court.

Put up this matter on 17th of August, 2011,

retaining its position.

(Mridula Mishra, J.)
SKM