IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5201 of 2011
PROF.NAGENDRA PRASAD VERMA, AGED ABOUT 68 YEARS, SON OF
LATE RAJENDRA PRASADVRMA, RETD. PROFESSOR, POST GRADUATE
DEPARTMENT OF HISTORY & PROFESSOR-IN-CHARGE (PRINCIPAL),
PATNA COLLEGE, PATNA UNIVERSITY. PRESENTLY RESIDING AT
2H/81, BAHADURPUR HOUSING COLONY, P.S. AGAMKUAN, PATNA.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH PRINCIPAL SECRETARY, HUMAN
RESOURCES DEPARTMENT (HIGHER EDUCATION), GOVERNMENT OF
BIHAR, PATNA.
2. THE PATANA UNIVERSITY, THROUGH REGISTRAR, PATNA UNIVERSITY,
PATNA, ASHOK RAJPATH, PATNA.
3. THE VICE CHANCELLOR, PATNA UNIVERSITY, PATNA, ASHOK
RAJPATH, PATNA-5.
4. THE REGISTRAR, PATNA UNIVERSITY, ASHOK RAJPATH, PATNA.
5. THE FINANCE OFFICER, PATNA UNIVERSITY, PATNA, ASHOK
RAJPATH, PATNA.
... ... RESPONDENTS.
-----------
2. 23.3.2011. Heard Shri Rajesh Kumar Singh,
learned counsel for the petitioner, Shri
Prabhu Narayan Sharma, learned A.C. to
learned Advocate General, who appears on
behalf of respondent no.1/State and Shri
Equbal Ahmad, learned counsel appearing on
behalf of respondent nos.2 to 5/Patna
University.
The petitioner, who superannuated
with effect from 31.1.2002 from the post of
University Professor, Post Graduate
Department of History and Professor-in-
Charge (Principal), Patna College, Patna
University, has prayed for a declaration
that he is entitled to get his pension
2
revised in terms of Government Resolution
No.820 dated 23.9.2009 and also for merger
of 50% Dearness relief in his basis
pension. Learned counsel for the petitioner
submits that the issue involved in the
present writ petition has already been
decided on 3.12.2010 passed in C.W.J.C.
No.3616 of 2010 (Dr. Himanshu Bhushan Vs.
Tilkamanjhi Bhagalpur University and
others) and other connected writ petitions.
The petition stands allowed in
terms of order dated 3.12.2010 passed in
C.W.J.C. No.3616 of 2010 and other
connected writ petitions.
N.H./ ( Rakesh Kumar,J.)