High Court Patna High Court - Orders

Binod Kumar Singh vs V.C.,Magadh University &Amp; Ors on 11 March, 2011

Patna High Court – Orders
Binod Kumar Singh vs V.C.,Magadh University &Amp; Ors on 11 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.10578 of 2006
                   BINOD KUMAR SINGH son of lalte Sarju Pd. Singh,
                   resident of mohalla Park Road, Phulwari, P.S. Kadam
                   Kuan, District Patna ...                       Petitioner
                                            Versus
                   1. V.C.,MAGADH UNIVERSITY, Magadh University,
                            Bodh Gaya, District Gaya,
                   2. Registrar, Magadh University, Bodh Gaya, District
                            Gaya,
                   3. Principal, Arvind Mahila College, Kazipur, P.S.
                            Kadam Kuan, District Patna,
                   4. Finance Offer, Magadh University, Bodh Gaya,
                            District Gaya,
                   5. Section Officer, Salary Department, Magadh
                            University, Bodh Gaya, District Gaya,
                                              ..      ... Respondents
                                          -----------

2 11.03.2011 Heard Mr. Pramod Kumar Singh, learned counsel

for the petitioner and learned counsel for the respondent-

University.

Petitioner seeks direction upon the respondents to

pay full salary with effect from 17.05.1998 to 16.07.2004,

the period during which he was under suspension, as by the

order as contained in Annexure 6, the suspension has been

revoked and no disciplinary proceeding was ever initiated

against the petitioner.

No counter affidavit has been filed on behalf of

the respondent-University.

In above view of the matter, this writ application
2

is disposed of with a direction to the petitioner to file a fresh

representation before the Vice Chancellor, Magadh

University, (respondent no. 1) raising such grievance. If

such a representation is filed by the petitioner within four

weeks from today, the same should be considered on its

own merit and in accordance with law and a decision should

be taken within three months thereafter. Respondent no. 1

shall also consider Annexure 5, which has been written to

the Registrar of the respondent-University by the Principal

of the concerned College on 08.07.1998 itself for deciding

the claim of the petitioner.

It is made clear that if the petitioner is found

entitled for any amount as per the aforesaid decision having

been taken by the respondent no. 1, the same shall be paid

as quickly as possible by the concerned authority preferably

within one month thereafter. If such amount is not paid

within one month, thereafter the petitioner shall be entitled

for interest on the amount at the rate of 8 per cent per annum

till its payment.

Accordingly, this writ application stands disposed

of.

SC                                      (Dr. Ravi Ranjan, J.)