High Court Patna High Court - Orders

Dr.Shaligram Bhagat vs The T.M.Bhagalpur … on 7 April, 2011

Patna High Court – Orders
Dr.Shaligram Bhagat vs The T.M.Bhagalpur … on 7 April, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.11033 of 2006

                        Dr.Shaligram Bhagat, Son of Late Bhola Bhagat, resident of
                       Gautam Buddha Colony, Jail Road, Tilkamanjhi, P.S. Tilkamanjhi
                       ( Kotwali) , Town & District-Bhagalpur   ------------ Petitioner
                                            Versus

                  1. The T.M. Bhagalpur University, Bhagalpur, through its Registrar
                  2. The Vice-Chancellor, T.M. Bhagalpur University, Bhagalpur
                  3. The Registrar, T.M. Bhagalpur University, Bhagalpur
                  4. The Finance Officer, T.M. Bhagalpur University, Bhagalpur
                  5. The State of Bihar, through the Commissioner-cum-Secretary,
                     Department of Finance, Govt. of Bihar, Old Secretariat, Patna
                  6. The Commissioner-cum- Secretary, Department of Higher
                     Education, Govt. of Bihar, New Secretariat, Patna
                  7. The Director, Department of Higher Education, Govt. of Bihar,
                     New Secretariat, Patna
                  8. The Head of the Department, Post Graduate Department of
                     Chemistry, T.M. Bhagalpur University, Bhagalpur
                                                          ---------------------- Respondents.
                                              -----------

10 07-04-2011 Learned counsel for the petitioner in view of stand

taken in the counter affidavit submits that almost all the grievances

of the petitioner have already been redressed. However, still some

grievances, according to learned counsel for the petitioner, exist.

Learned counsel for the petitioner made a prayer for

passing an order in respect of the claim of the petitioner for merger

of 50 % Dearness relief on his basic pension. So far as merger of

50 % Dearness Allowance is concerned, the petition stands

allowed in terms of order dated 3.12.2010 passed in

C.W.J.C.No.3616 of 2010 ( Dr. Himanshu Bhushan Vs. T.M.

Bhagalpur University, Bhagalpur & Ors.). So far as remaining

claim of the petitioner is concerned, liberty is granted to the

petitioner to file a fresh representation before the Respondent no.2.

If such representation is filed by the petitioner, it is expected that
2

the same will be considered in accordance with law and

appropriate order will be passed within a period of three months

from the date of filing of such representation.

                     The   petition   stands    disposed   of   with   above

        observation and direction.


NKS/-                                          ( Rakesh Kumar,J.)