High Court Patna High Court - Orders

Bhubneshwar Singh vs The L N Mithila University on 27 September, 2010

Patna High Court – Orders
Bhubneshwar Singh vs The L N Mithila University on 27 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.2903 of 2009
                       BHUBNESHWAR SINGH, son of Palakdhari
                       Singh, resident of Village +Post-Bihat Masnadpur,
                       P.S.Barauni, District Begusarai.
                                                        ---Petitioner
                                         Versus
                       1. THE L. N. MITHILA UNIVERSITY,
                          Darbhnaga, through the Registrar.
                       2. Sri Mishri Lal Thakur, son of name not known to
                          the petitioner, Vice-Chancellor, L.N. Mithila
                          University, Darbhanga.
                       3. Sri Uday Chandra Jha, son of name not known to
                          the petitioner, the Finance Officer, L.N. Mithila
                          University, Darbhanga.
                       4. Sri Vijay Prasad, son of not known to the
                          petitioner, The Registrar, L.N. Mithila
                          University, Darbhanga.
                       5. Sri Chandra Bhanu Prasad, Principal, Sir Ganesh
                          Datt College, Begusarai.
                       6. The State of Bihar through the Secretary, Higher
                          Education, Government of Bihar, New
                          Secretariat, Patna.
                                                        ---Opp. Parties
                                            -----------

6. 27.9.2010 Heard learned counsel for the petitioner and opposite
parties no.2 to 4 as also the State.

A show cause has been filed on behalf of opposite parties-
University stating therein to the effect that as per the calculation of
the University, excess amount has been paid and as such, the same is
recoverable from the petitioner.

Learned counsel for the University submits that the
calculation has been sent to the Auditors appointed by the State
Government and after the same is audited and on recommendation,
if any amount is found payable, the same is also to be paid.

Considering the submissions of the parties and on perusal
of the show, since the order of this Court has been complied with,
this contempt application need not proceed further. The same stands
disposed of.

     PNM                                      (Shailesh Kumar Sinha, J.)