High Court Patna High Court - Orders

Dr.Vaidehi Sharma vs The State Of Bihar &Amp; Ors on 5 July, 2010

Patna High Court – Orders
Dr.Vaidehi Sharma vs The State Of Bihar &Amp; Ors on 5 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.10124 of 2010
                  DR. VAIDEHI SHARMA, W/O SHRI NAGESHWAR PRASAD
                  SHARMA, C/O DR. BINAY SIDDHESH YOGAPATH,
                  DAMUCHAK, DISTT.- MUZAFFARPUR
                                                ---Petitioner
                                       Versus
                  1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                  SECRETARY,   DEPARTMENT   OF   HUMAN   RESOURCES
                  DEVELOPMENT, BIHAR, PATNA.
                  2.   BABA  SAHEB   BHIM   RAO   AMBEDKAR   BIHAR
                  UNIVERSITY, MUZAFFARPUR THROUGH ITS REGISTRAR.
                  3. VICE CHANCELLOR, BABA SAHEB BHIM RAO
                  AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR.
                  4. REGISTRAR, BABA SAHEB BHIM RAO AMBEDKAR
                  BIHAR UNIVERSITY, MUZAFFARPUR.
                  5. FINANCE OFFICER, BABA SAHEB BHIM RAO
                  AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR.
                  6. PRINCIPAL, M.D.D.M. COLLEGE, MUZAFFARPUR.
                                                ---Respondents
                                 -----------

2. 5.7.2010 Heard learned counsel for the petitioner and the

respondent-University as well as the State.

The grievance of the petitioner is that upon her

superannuation on 31st of December, 2004 from the post of University

Professor in the Department of Political Science, M.D.D.M. College,

Muzaffarpur, her pensionary benefits have not been revised and paid

consequent upon the implementation of the U.G.C. pay scale despite

representation, as contained in Annexure 1.

Learned counsel appearing for the respondent-

University submits that the claims of the petitioner as mentioned in

her representation is not clear to enable consideration.

In the above circumstances, the learned counsel for the

petitioner submits that for expeditious disposal of the unpaid claims as

highlighted in this writ application, the petitioner proposes to file a

fresh representation before the Registrar of B.R.A. Bihar University,

Muzaffarpur (respondent no.4). In case such a representation is filed
2

stating distinctly all his unpaid claims as also enclosing the copy of

the relevant documents, if any, in support of such claims along with

the certified copy of the present order within a period of four weeks,

the grievances of the petitioner as raised in her representation be

considered in accordance with law expeditiously, preferably within a

period of four months on receipt of such representation, so that the

grievances of the petitioner may be settled and the admitted dues, if

any, may also be paid with interest permissible under the rules.

However, upon consideration, if any of the claims or any part of the

claims is found not admissible, the same shall be informed to the

petitioner with the reasons thereof.

The writ application stands disposed of with the above

observations/directions.

PNM                            (Shailesh Kumar Sinha, J.)