IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3625 of 2011
DR.SHYAM NANDAN SHARMA, S/O SRI KAPILDEO SHARMA, RESIDENT
OF NEW COLONY, PUNJABI MOHALLA, NAYA BAZAR, LAKHISARAI,
P.S. LAKHISARAI, DISTRICT LAKHISARAI.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR, THROUGH PRINCIPAL SECRETARY, HIGHER
EDUCATION, BIHAR, PATNA.
2. THE VICE-CHANCELLOR, TILKAMANJHI BHAGALPUR UNIVERSITY,
BHAGALPUR.
3. TILKAMANJHI BHAGALPUR UNIVERSITY, BHAGALPUR THROUGH ITS
REGISTRAR, DISTRICT BHAGALPUR.
4. THE AUDITOR, TILKAMANJHI BHAGALPUR UNIVERSITY, BHAGALPUR.
5. THE AUDITOR, FOR THE STATE OF BIHAR, POSTED AT TILKAMANJHI
BHAGALPUR UNIVERSITY, BHAGALPUR.
6. THE PRINCIPAL, K.S.S. COLLEGE, LAKHISARAI, P.S.
LAKHISARAI, DISTRICT LAKHISARAI.
... ... RESPONDENTS.
-----------
2. 25.2.2011. Heard Shri Ajay Mukherjee, learned
counsel for the petitioner, learned counsel
appearing on behalf of the respondent nos.2 to
5/Tilkamanjhi Bhagalpur University and also Shri
Vikas Kumar, learned A.C. to Advocate General
appearing on behalf of the respondent/State.
The petitioner, who superannuated with
effect from 30.6.2009 as University Professor
from K.S.S. College, Lakhisarai, has prayed for
directing the respondents to pay benefit of
U.G.C. scale (revised scale) and further to pay
(a) Arrear of Group Insurance Scheme amount, (b)
Arrear amount of Leave Encashment, (c) Arrear
amount of 50% merger of D.A. and (d) Arrear of
difference amount of salary as per U.G.C. Scale
2
(revised pay scale) from July 1982 to July 2005
with statutory interest. It was submitted by
learned counsel for the petitioner that
petitioner has also filed representation, but
till date, no decision has been taken.
With the consent of parties, the writ
petition is being disposed of with liberty to the
petitioner to file a fresh representation before
respondent no.2/Vice Chancellor, Tilkamanjhi
Bhagalpur University within a period of six weeks
from today. If such representation is filed, the
respondent no.2 is required to examine the same
and pass appropriate order redressing all the
grievances of the petitioner within a period of
three months from the date of filing of such
representation. In case of refusal, respondent
no.2 is directed to pass a speaking order within
aforesaid time.
With aforesaid observation and direction,
the petition stands disposed of.
N.H./ ( Rakesh Kumar,J.)