IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10124 of 2010
DR. VAIDEHI SHARMA, W/O SHRI NAGESHWAR PRASAD
SHARMA, C/O DR. BINAY SIDDHESH YOGAPATH,
DAMUCHAK, DISTT.- MUZAFFARPUR
---Petitioner
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, DEPARTMENT OF HUMAN RESOURCES
DEVELOPMENT, BIHAR, PATNA.
2. BABA SAHEB BHIM RAO AMBEDKAR BIHAR
UNIVERSITY, MUZAFFARPUR THROUGH ITS REGISTRAR.
3. VICE CHANCELLOR, BABA SAHEB BHIM RAO
AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR.
4. REGISTRAR, BABA SAHEB BHIM RAO AMBEDKAR
BIHAR UNIVERSITY, MUZAFFARPUR.
5. FINANCE OFFICER, BABA SAHEB BHIM RAO
AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR.
6. PRINCIPAL, M.D.D.M. COLLEGE, MUZAFFARPUR.
---Respondents
-----------
2. 5.7.2010 Heard learned counsel for the petitioner and the
respondent-University as well as the State.
The grievance of the petitioner is that upon her
superannuation on 31st of December, 2004 from the post of University
Professor in the Department of Political Science, M.D.D.M. College,
Muzaffarpur, her pensionary benefits have not been revised and paid
consequent upon the implementation of the U.G.C. pay scale despite
representation, as contained in Annexure 1.
Learned counsel appearing for the respondent-
University submits that the claims of the petitioner as mentioned in
her representation is not clear to enable consideration.
In the above circumstances, the learned counsel for the
petitioner submits that for expeditious disposal of the unpaid claims as
highlighted in this writ application, the petitioner proposes to file a
fresh representation before the Registrar of B.R.A. Bihar University,
Muzaffarpur (respondent no.4). In case such a representation is filed
2
stating distinctly all his unpaid claims as also enclosing the copy of
the relevant documents, if any, in support of such claims along with
the certified copy of the present order within a period of four weeks,
the grievances of the petitioner as raised in her representation be
considered in accordance with law expeditiously, preferably within a
period of four months on receipt of such representation, so that the
grievances of the petitioner may be settled and the admitted dues, if
any, may also be paid with interest permissible under the rules.
However, upon consideration, if any of the claims or any part of the
claims is found not admissible, the same shall be informed to the
petitioner with the reasons thereof.
The writ application stands disposed of with the above
observations/directions.
PNM (Shailesh Kumar Sinha, J.)