High Court Patna High Court - Orders

Dr.Ram Kripal Prasad vs The State Of Bihar &Amp; Ors on 25 March, 2011

Patna High Court – Orders
Dr.Ram Kripal Prasad vs The State Of Bihar &Amp; Ors on 25 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.5384 of 2011
          DR.RAM KRIPAL PRASAD SON OF LATE RAM LAKHAN PRASAD,
          RESIDENT OF MOHALLA MIRCHAIYA TOLA, GYAN-MARG, P.S.
          BHAGWAN BAZAR, P.O. CHAPRA, DISTRICT SARAN,
          PIN- 841301.
                  ...                   ...   PETITIONER.
                               Versus
     1.   THE STATE OF BIHAR THROUGH THE SECRETARY, HUMAN
          RESOURCES DEVELOPMENT DEPARTMENT, NEW SECRETARIAT,
          PATNA-1.
     2.   THE VICE CHANCELLOR, B.R.A. BIHAR UNIVERSITY,
          MUZAFFARPUR.
     3.   THE REGISTRAR, B.R.A. BIHAR UNIVERSITY, MUZAFFARPUR.
     4.   THE FINANCE OFFICER, B.R.A. BIHAR UNIVERSITY,
          MUZAFFARPUR.
                  ...                   ...   RESPONDENTS.
                            -----------

2. 25.3.2011. Heard Shri Shashi Shekhar Tiwary,

learned counsel for the petitioner, Shri

Prabhu Narayan Sharma, learned A.C. to

learned Advocate General appearing on

behalf of respondent no.1/State of Bihar

and Shri Ajay Bihari Sinha, learned counsel

appearing on behalf of respondent nos.2, 3

and 4/B.R.A. Bihar University,Muzaffarpur.

The petitioner, who superannuated

with effect from 31.8.1985 as Professor-in-

Charge from Rajendra College, Chapra, has

prayed for a declaration that the

petitioner is entitled to get his pension

revised in terms of Government Resolution

No.820 dated 23.9.2009 as well as in view

of order of this Court passed in C.W.J.C.
2

No.3616 of 2010 (Dr. Himanshu Bhushan Vs.

Tilkamanjhi Bhagalpur University and

others) and other connected writ petitions.

The writ 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.)