IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1003 of 2010
1. BRAJ NANDAN KISHORE S/O SRI YOGENDRA RAI R/O
MOHALLA- ANAND NAGAR PROFESSOR COLONY, OPPOSITE
E.M.SCHOOL, SIWAN, P.O.+P.S.+DISTT.- SIWAN
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY,
HUMAN RESOURCES DEVELOPMENT DEPTT., BIHAR, PATNA
2. MR. ANJANI KUMAR SINGH, THE PRINCIPAL SECRETARY,
HUMAN RESOURCES DEVELOPMENT DEPARTMENT, GOVT. OF
BIHAR, VIKASH BHAWAN, NEW SECRETARIATE, PATNA
3. BABA SAHEB BHEEM RAO AMBEDKAR BIHAR UNIVERSITY
THROUGH ITS REGISTRAR, MUZAFFARPUR, DISTT.-
MUZAFFARPUR
4. MR. RAJ DEO SINGH, THE VICE-CHANCELLOR BABA SAHEB
BHEEM RAO AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR,
DISTT.- MUZAFFARPUR
5. MR. VIBASH KUMAR YADAV, THE REGISTRAR BABA SAHEB
BHEEM RAO AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR,
DISTT.- MUZAFFARPUR
6. JAI PRAKASH UNIVERSITY CHAPRA THROUGH ITS REGISTRAR
DISTT.- CHAPRA
7. MR. RAM VINAY SHARMA, THE VICE-CHANCELLOR, JAI
PRAKASH UNIVERSITY, CHAPRA, DISTT.- CHAPRA
8. MR. VIJAY PRATAP KUMAR, THE REGISTRAR, JAI PRAKASH
UNIVERSITY, CHAPRA, DISTT.- CHAPRA
-----------
04. 16.03.2011 Heard learned counsel for the petitioner and for
the opposite parties.
Learned counsel for the petitioner very fairly
submits that payments have been made but seeks to
dispute the quantum of payment and the pay-scale on
basis of which it has been made.
In view of the nature of the order on the writ
petition, those are issues which cannot be enquired into
contempt jurisdiction. The remedy, if aggrieved, lies in a
fresh writ petition.
The proceeding stands disposed.
P.K ( Navin Sinha, J.)