High Court Patna High Court - Orders

Dr.Arun Kumar Pandey vs The.T.M.Bhagalpur University … on 27 August, 2010

Patna High Court – Orders
Dr.Arun Kumar Pandey vs The.T.M.Bhagalpur University … on 27 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.13219 of 2010
                            DR.ARUN KUMAR PANDEY
                                       Versus
                    THE.T.M.BHAGALPUR UNIVERSITY & ORS.
                                     -----------

2 27.8.2010 The petitioner was working as a teacher in

Government College in the State of Uttar Pradesh and then

joined Tilkamanjhi Bhagalpur University. Considering his past

experience, he was granted pay protection and taken into the

service of the University. Subsequently he was granted

promotion to the post of Reader, which promotion was approved

by the University Constituent College Service Commission.

Thereafter in due course he was promoted to the post of

Professor, which was duly concurred and approved by the

University Constituent College Service Commission. While

working as Professor, petitioner applied for a post in Delhi

University and was duly selected. Upon his joining Delhi

University as Professor in Botany , Bhagalpur University by

order of the Vice Chancellor cancelled his lien to the post in

Bhagalpur University and forwarded all papers and service book

to Delhi University. Thereafter there were dues left for which

petitioner moved the authority of Bhagalpur, failing which he

came to this High Court and upon direction of this Court they

were to consider the same. While doing so, now without notice

to the petitioner or without granting petitioner opportunity,

University has shifted the date of promotion to the post of
2

Reader and consequently petitioner becomes disentitled for

Professorship at the moment. Petitioner is against this action

taken unilaterally and that too after lien has been cancelled.

Consequence would be that once lien has been cancelled, the

master and servant relationship ended and no further action

could be taken by the University and to re-determine the

promotional date which even otherwise University is

incompetent to interfere after approval having been granted by

the Commission.

Learned counsel for the petitioner further states that

once the matter has been settled and determined by the

Commission, University could not re-open the matter.

Let learned counsel for the University take

instruction and file a comprehensive counter affidavit, so that the

matter may be disposed of at the stage of admission itself.

Put up for admission, as a zero item, on 27.9.2010.

Till further orders of this Court, the impugned

notification of the University being notification no. 81/2010,as

contained in Annexure 13, in so far as it relates to the

petitioner, shall remain stayed.

( Navaniti Prasad Singh, J.)
singh