High Court Patna High Court - Orders

Dr.Raj Kishore Singh vs The State Of Bihar &Amp; Ors on 2 November, 2010

Patna High Court – Orders
Dr.Raj Kishore Singh vs The State Of Bihar &Amp; Ors on 2 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
              CWJC No.15101 of 2010
          JANAK NANDINI CHAUDHARY
                     Versus
           THE STATE OF BIHAR & ORS
                     WITH
              CWJC No.14633 of 2010
             DR.RAJ KISHORE SINGH
                     Versus
           THE STATE OF BIHAR & ORS
                     WITH
               CWJC No.3655 of 2010
               RAMESH JHA & ANR
                     Versus
           THE STATE OF BIHAR & ORS
                     WITH
               CWJC No.6072 of 2010
         PROF.(SMT.)KALYANI PANDEY
                     Versus
           THE STATE OF BIHAR & ORS
                     WITH
               CWJC No.6233 of 2010
            RAM BILAS MAHTO & ANR
                     Versus
           THE STATE OF BIHAR & ORS
                     WITH
               CWJC No.6686 of 2010
           SUDHINDRA NATH THAKUR
                     Versus
       THE V.C.,L.N.MITHILA UNIVERSIT
                     WITH
               CWJC No.7328 of 2010
     DR.CHANDRA GUPTA KR.SHARMA &OR
                     Versus
      THE L.N.MITHILA UNIVERSITY &OR
                     WITH
               CWJC No.7385 of 2010
        JITENDRA PRATAP SINGH & ANR
                     Versus
           THE STATE OF BIHAR & ORS
                     WITH
              CWJC No.11156 of 2010
             (DR.)SAROJ KUMAR JHA
                     Versus
           THE STATE OF BIHAR & ORS
                     WITH
              CWJC No.15393 of 2010
              (DR.)GANGADHAR JHA
                     Versus
           THE STATE OF BIHAR & ORS
                                      -2-




                                  WITH
                        CWJC No.17314 of 2010
                      SURENDRA KANT JHA & ORS
                                  Versus
                      THE STATE OF BIHAR & ORS
                                  WITH
                        CWJC No.17633 of 2010
                       KASHI NARESH JHA & ORS
                                  Versus
                      THE STATE OF BIHAR & ORS
                                 -----------

03 02.11.2010 It is regrettable that inspite of adjournment

University is not in a position even to file a counter affidavit

much less settle the accounts. In few cases University

though admits dues, which are long standing for almost two

decades, still inspite of their undertaking in those affidavits

that the payment will be made in the month of October, no

payment is made. This clearly shows that there is no anxiety

on the part of the University to clear the long standing dues

of its employees probably because the Vice-Chancellor and

other senior Officials keep getting their remuneration

regularly. They have no sensitivity to the claims of other

employees.

As a matter of last indulgence, put up these

matters on 29th November, 2010 along with similar cases

“For Admission” under the same list.

In the meantime, all admitted claims must be

paid and if they are not paid, this Court would be constraint

to order stoppage of payment of salary and other allowances

to all senior Officials of the University till all dues of all

employees are cleared. On that day the Court would also
-3-

consider granting interest for the inordinate delay in payment

of dues to the petitioners. In all cases individual affidavits

have to be filed by the University as regards the claims and

payments made to the petitioners.

Trivedi/                   (Navaniti Prasad Singh, J.)