IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5919 of 2011
DR.UPENDRA SHARMA, S/o Late Suraj Narain Sinha, Resident of
Village-Shankerwar Tola, P.O. & P.S.- Mokama, District-Patna.
...................... Petitioner
Versus
1. THE STATE OF BIHAR.
2. The Vice Chancellor, Bhagalpur T.M. University, Bhagalpur
3. The Registrar, Bhagalpur T.M. University, Bhagalpur.
4. The Finance Officer, Bhagalpur, T.M. University,
Bhagalpur.
5. The Principal, B.N.M. College, Barahiya, District -
Lakhisarai.
.................... Respondents
-----------
2 04.04.2011 Heard Sri Naresh Das, learned counsel for the
petitioner, Sri Naresh Prasad, learned A.C. to Standing
Counsel No. XXI appearing on behalf of respondent no.
1/State and Sri Anil Singh, learned counsel appearing on
behalf of respondent nos. 2 to 4/Bhagalpur Tilka Manjhi
University, Bhagalpur.
The petitioner, who superannuated with effect
from 30.04.2009, as University Professor, Department of
Chemistry, B.N.M. College, Barahiya under Bhagalpur
Tilka Manjhi University, Bhagalpur has prayed for
directing the respondents to make payment of difference of
D.A. of G.P.F., amount of gratuity, leave encashment and
G.I.C. The petitioner has also prayed for making payment
of arrear of salary.
Learned counsel for the petitioner submits that
petitioner is getting his pension regularly and besides the
2
aforementioned amount other dues have already been
cleared. So far as, the claim made in the present writ
petition is concerned, the petitioner has filed a
representation before the competent authority. However,
till date, no decision has been taken.
It was submitted by learned counsel for the
petitioner that the writ petition may be disposed of
granting liberty to file a fresh representation.
The writ petition stands disposed of, granting
liberty to the petitioner, to file a fresh representation before
respondent no. 2/Vice-Chancellor, Bhagalpur Tilka Manjhi
University, Bhagalpur, within a period of six weeks from
today. If such representation is filed, respondent no. 2 is
required to examine the same and pass appropriate order,
in accordance with law, redressing the grievances of the
petitioner, within a period of three months from the date of
filing of representation. In case of refusal also, he is
required to pass speaking order within the aforesaid time.
( Rakesh Kumar, J.)
Praful