IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No. 4354 of 2010
DR. ABDUL ALIM HILAL
Versus
THE STATE OF BIHAR & ORS.
-----------
05. 27.04.2011 Show-cause has been filed on behalf of
Contemnor, L. N. Mithila University, Darbhanga.
Reply to the show-cause has been filed on
behalf of the petitioner.
In the show-cause, filed by the Opposite
Parties, it has been stated that all admissible pre-
retiral dues relating to difference of salary, has been
paid to the petitioner, which comes to Rs.
8,86,982/-. The arrears have been calculated on the
basis of pre audit, done by the State Auditor
(Finance).
Petitioner in his rejoinder has stated that the
calculation has been made by the Opposite Parties
on the basis of reduced pay-scale, ignoring the pay
fixation made by the Deputy Secretary, Higher
Education, Government of Bihar and counter-signed
by the Sr. State Auditor. It has also been stated that
the date of promotion of the petitioner to the post of
Reader and to the post of University Professor has
also been changed.
Counsel appearing for the University prays
2
for three weeks’ further time for filing
Supplementary Show-cause.
Time is allowed. Opposite Parties will make
payment of entire dues of the petitioner before filing
of the Supplementary Show-cause.
Put up this matter on 18th May, 2011,
retaining its position.
Another show-cause has been filed on behalf
of Tilka Manjhi Bhagalpur University, Bhagalpur,
annexing the reasoned order passed on the
representation filed by the petitioner.
Petitioner has option to challenge that
reasoned order so far the admissible dues are
concerned. It has been stated in the show-cause
that all payments have been made.
SKM (Mridula Mishra, J.)