IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5384 of 2011
DR.RAM KRIPAL PRASAD SON OF LATE RAM LAKHAN PRASAD,
RESIDENT OF MOHALLA MIRCHAIYA TOLA, GYAN-MARG, P.S.
BHAGWAN BAZAR, P.O. CHAPRA, DISTRICT SARAN,
PIN- 841301.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, NEW SECRETARIAT,
PATNA-1.
2. THE VICE CHANCELLOR, B.R.A. BIHAR UNIVERSITY,
MUZAFFARPUR.
3. THE REGISTRAR, B.R.A. BIHAR UNIVERSITY, MUZAFFARPUR.
4. THE FINANCE OFFICER, B.R.A. BIHAR UNIVERSITY,
MUZAFFARPUR.
... ... RESPONDENTS.
-----------
2. 25.3.2011. Heard Shri Shashi Shekhar Tiwary,
learned counsel for the petitioner, Shri
Prabhu Narayan Sharma, learned A.C. to
learned Advocate General appearing on
behalf of respondent no.1/State of Bihar
and Shri Ajay Bihari Sinha, learned counsel
appearing on behalf of respondent nos.2, 3
and 4/B.R.A. Bihar University,Muzaffarpur.
The petitioner, who superannuated
with effect from 31.8.1985 as Professor-in-
Charge from Rajendra College, Chapra, has
prayed for a declaration that the
petitioner is entitled to get his pension
revised in terms of Government Resolution
No.820 dated 23.9.2009 as well as in view
of order of this Court passed in C.W.J.C.
2
No.3616 of 2010 (Dr. Himanshu Bhushan Vs.
Tilkamanjhi Bhagalpur University and
others) and other connected writ petitions.
The writ petition stands allowed in
terms of order dated 3.12.2010 passed in
C.W.J.C. No.3616 of 2010 and other
connected writ petitions.
N.H./ ( Rakesh Kumar,J.)