High Court Patna High Court - Orders

Ajay Kumar Jha & Ors. vs The State Of Bihar & Ors. on 21 September, 2011

Patna High Court – Orders
Ajay Kumar Jha & Ors. vs The State Of Bihar & Ors. on 21 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Miscellaneous Jurisdiction Case No.4394 of 2010
                                  Ajay Kumar Jha & Ors.
                                            Versus
                               The State Of Bihar & Ors.
                                ----------------------------------

03. 21.09.2011 Today, when the matter is taken up, Mr.

Lalit Kishore, AAG-1 has informed the Court that the

SLP (Civil) No. 12091 of 2010, fixed on 16 th of

September, 2011, has been adjourned for 12 th of

October, 2011. He has requested that all these

matters should also be adjourned for any date,

subsequent to 12th of October, 2011, as the payment

of current salary matter is also one of the issues,

raised before the Apex Court by all the parties.

On the other hand, the counsel for the

petitioner has brought before this Court, an Order,

passed in M.J.C. No. 81 of 2011, dated 19.09.2011.

This matter also relates to payment of current salary

to the teaching employees of fourth phase

constituent Colleges. Similar submission was made

by the State’s Counsel, but rejecting the submission

made by the State’s Counsel, the matter has been

fixed on 27th of September, 2011, as Division Bench

did not find any substance in the stand of the

learned counsel for the University that the matter

should await for further Orders of the Apex Court in

the pending Special Leave Petition against the Full
2

Bench Judgment. The Division Bench has directed

the University to make payment of current salary for

March, 2010 onwards. In case of non-compliance of

the Order by the University and its authorities, taking

plea of non-availability of funds, the authorities will

have to face the consequences for it. They will have

to show-caused as to why they should not be

punished for contempt. The Vice-Chancellor and the

Registrar of the concerned University have been

directed to be present personally present, in case of

non-payment of current salary to the petitioner.

Considering this development, let this

matter be listed on 28th of September, 2011,

retaining its position.

The Registrar of the concerned

Universities is directed to make compliance of the

direction of this Court, regarding payment of current

salary.

Let this matter be listed on 28 th of

September, 2011.

The University and its authorities will act

upon in a similar manner in this case also, as per the

direction of the Division Bench, dated 19.09.2011,

passed in Miscellaneous Jurisdiction Case No. 81 of

2011.

3

Counsel, appearing for the State is

directed to file its supplementary show-cause before

28th of September, 2011.

(Mridula Mishra, J.)
SKM