High Court Patna High Court - Orders

Gajendra Nath Shrivastava vs Lalit Narayana Mithila Univers on 25 August, 2011

Patna High Court – Orders
Gajendra Nath Shrivastava vs Lalit Narayana Mithila Univers on 25 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                Civil Writ Jurisdiction Case No.13917 of 2011
         Gajendra Nath Shrivastava, son of Shri Late Rajendra Nath
         Shrivastava R/O Mohalla Rajendra Sarover, Behind Power
         House, Chapra, P.S. Bhagwan Bajar, P.O. Chapra, Dist.
         Saran, Bihar retired from the post of Reader in the
         Department of Psychology, R.B.S. College, Andaur, District
         Samastipur a constituent Unit of L.N.M.C. Bihar, K. Nagar,
         Darbhanga.
                  ...                           ...  Petitioner.
                                    Versus
     1. Lalit Narayana Mithila University through its Registrar at
         Kameshwar Nagar, Darbhanga.
     2. Vice Chancellor, L.N. Mithila University at Kameshwar
         Nagar, Darbhanga.
     3. Registrar, Mithila University at Kameshwar Nagar,
         Darbhanga.
     4. State of Bihar through Principal Secretary, Higher
         Education, Govt. of Bihar, New Secretariat, Patna.
                  ...                           ... Respondents.
                      ----------------------------------

2. 25.8.2011. Heard Dr. Anshuman, learned

counsel for the petitioner, Shri Ajay

Bihari Sinha, learned counsel appearing on

behalf of respondent nos.1 to 3/Lalit

Narayan Mithila University, Darbhanga and

Shri Prabhu Narayan Sharma, learned A.C.

to learned Advocate General, who appears

on behalf of respondent no.4.

The petitioner, who retired with

effect from 31st July,2008 as Reader from

R.B.S. College under L.N. Mithila

University, has prayed for directing the

respondents to pay post retiral dues and

consequential dues. Learned counsel for

the petitioner submits that most of the
2

retiral dues have already been paid, but

he is still getting provisional pension.

The petitioner has categorically stated

his claim in paragraph-9 of the writ

petition, which is as follows :-

(a) Arrear of Salary towards 5th

Pay revision = Rs.9,63,618/-

(b) Arrear of salary towards 6th

Pay Revision= Rs.8,10,000/-

         (c)    Leave          Encashment                  =

                Rs.5,00,000/-

         (d)    Gratuity                Amount              =

                Rs.10,00,000/-

         (e)    Deferred D.A.=          As per actual

         (f)    Pension difference = As per

                actual calculation

         (g)    Fixation       of         pension         on

                revised      scale        =         As   per

                calculation.

          Learned          counsel            for        the

petitioner     submits     that     for       the    relief

sought for in the present writ petition,

petitioner has also filed representation

before the authority concerned. However,

till date, no decision has been taken nor

aforesaid dues have been cleared.
3

With the consent of parties, the writ

petition is being disposed of granting

liberty to the petitioner to file a fresh

representation before respondent no.2/Vice

Chancellor, L.N. Mithila University,

Darbhanga 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 within a

period of four months from the date of

filing of such representation. Respondent

no.2 is further required to clear all the

admitted dues of the petitioner within

aforesaid time. It is further directed to

take decision for granting final pension

to the petitioner within aforesaid time

keeping in view the fact that petitioner

retired in the year 2008 and still he is

getting only provisional pension. Even in

case of refusal, respondent no.2 is

required to pass a reasoned order and

communicate the same to the petitioner

within four month from the date of filing

of such representation.

           With           above          observation            and
                         4




        direction,     the     writ   petition   stands

        disposed of.


N.H./                       ( Rakesh Kumar,J.)