IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10722 of 2008
Dr.(Prof.)Rudra Narayan Jha, Son of Late Rama Nath Jha, resident
of Village- Gosaigawn, P.S. Gopalpur, District-Bhagalpur
--------------------------Petitioner
Versus
1. The Tilka Manjhi Bhagalpur University through its Vice-
Chancellor, Bhagalpur
2. The Vice-Chancellor, Tilka Manjhi Bhagalpur University,
Bhagalpur
3. The Registrar, Tilka Manjhi Bhagalpur University, Bhagalpur
4. The Principal , G.B. College, P.O. Naugachia, District-Bhagalpur
-------------------- Respondents.
----------------------------------
11 04-11-2011 Heard Sri S.K. Saraf, learned counsel for the petitioner
and Sri Anil Singh, learned counsel appearing on behalf of
Respondent/ Tilka Manjhi Bhagalpur University, Bhagalpur.
The present writ petition was filed in the year 2008 with
a prayer to direct the Respondents to pay all the retiral dues of the
petitioner. In this case, number of affidavits have been filed by the
University. Along with Supplementary Affidavit, which was filed in
the month of February, 2009, the University has brought on record
an order dated 14.02.2009, contained in Memo no.B/25201-204
passed by the Registrar of the University, which has been annexed
as Annexure-E to the Supplementary Affidavit. Perusal of the order
dated 14.02.2009 makes it clear that on the date of order, amount
under the head of arrear of pension to the tune of Rs.3, 00,853/- and
difference of salary to the tune of Rs.50, 215/- was outstanding.
At the time of hearing, neither learned counsel for the
petitioner nor learned counsel for the University was in a position to
inform the Court as to whether the aforesaid dues have been cleared
2
or not.
In view of the admitted position, the writ petition stands
disposed of directing the Respondents, particularly Respondent
no.3/ Registrar, Tilka Manjhi Bhagalpur University, Bhagalpur to
take all steps regarding payment of due amount as indicated in the
order dated 14.02.2009 passed by the Registrar of the University
within a period of two months from the date of receipt/production of
a copy of this order, if the same has not been paid till date to the
petitioner.
The writ petition stands disposed of.
( Rakesh Kumar, J.)
NKS/-