High Court Patna High Court - Orders

Mokal Yadav vs The Bihar Agriculture Universi on 27 April, 2011

Patna High Court – Orders
Mokal Yadav vs The Bihar Agriculture Universi on 27 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.7451 of 2011
MOKAL YADAV, SON OF LATE BAHURI GOPE, REISDENT OF VILLAGE- MIRJAPUR,
P.S.- SABOUR, DISTRICT- BHAGALPUR.
                                                                       ........ PETITIONER
                                       Versus
1. THE BIHAR AGRICULTURE UNIVERSITY, SABOUR, BHAGALPUR, THROUGH ITS
VICE-CHANCELLOR.
2. THE VICE-CHANCELLOR, BIHAR AGRICULTURE UNIVERSITY, SABOUR,
BHAGALPUR.
3. THE REGISTRAR, BIHAR AGRICULTURE UNIVERSITY, SABOUR, BHAGALPUR.
4. THE RAJENDRA AGRICULTURE UNIVERSITY, PUSA AT SAMASTIPUR, THROUGH
ITS VICE-CHANCELLOR.
5. THE VICE-CHANCELLOR, RAJENDRA AGRICULTURE UNIVERSITY, PUSA AT
SAMASTIPUR.
6. THE REGISTRAR, RAJENDRA AGRICULTURE UNIVERSITY, PUSA, SAMASTIPUR.
                                                                    ........ RESPONDENTS
                                                -----------

2 27.04.2011 Heard learned counsel for the petitioner and Sri Prakash Mahto,

learned counsel appearing on behalf of all the respondents.

The petitioner has prayed for directing the respondents,

particularly, respondent nos. 3 to 6, to clear all death-cum-retiral dues of his

father alongwith statutory interest.

Learned counsel for the petitioner submits that the writ petition

may be disposed of in terms of order dated 26.02.2010 passed in C.W.J.C.

No. 1286 of 2008 and other analogous writ petitions.

The prayer of learned counsel for the petitioner has not been

refuted by learned counsel appearing on behalf of all the respondents.

Accordingly, the writ petition stands disposed of in terms of

order dated 26.02.2010 passed in C.W.J.C. No. 1286 of 2008 and other

connected writ petitions.

(Rakesh Kumar, J.)
Praful