IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16616 of 2004
PRAFULLA KUMAR AMBASTHA S/o Late Kishori
Prasad, resident of Mansoorchak, near Devi Asthan,
Purani Bazar, Town & Dist.-Lakshisarai.
....... .......Petitioner
Versus
1.The T.M.Bhagalpur University, Bhagalpur,
through its registrar
2.The Vice Chancellor, T.M.Bhagalpur University,
Bhagalpur
3.The Registrar, T.M.Bhagalpur University,
Bhagalpur
4.The Finance Officer, T.M.Bhagalpur University,
Bhagalpur
5.The Principal, K.S.S.College, Lakhisarai
6.The State of Bihar through the Commissioner-
Cum-Secretary, Department of Finance, Govt. of
Bihar, Old Secretariat, Patna
7.The Commissioner-cum-Secretary, Deptt. of
Higher Education, Govt. of Bihar, Patna
8.The Director, Deptt. of Higher Education,
Govt. of Bihar, Patna
-----------
13. 17.1.2011. Heard learned counsel for the parties.
Learned counsel for the petitioner submits that, of
course, during the pendency of the present writ petition vide
annexure-B to the supplementary counter affidavit filed on behalf of
T.M.Bhagalpur University, Bhagalpur vide memo no.B/27794-96
dated 7.3.2009 the grievances of the petitioner have been redressed.
However, He submits that there is some dispute in relation to
calculation and prays that he may be granted liberty to file a
representation before the competent authority.
With the consent of the parties, the writ petition is
being disposed of with liberty to the petitioner to file a
representation before respondent no.2 i.e. the Vice Chancellor,
T.M.Bhagalpur University, Bhagalpur. If such representation is
2
filed, the respondent no.2 may examine the same and pass
appropriate order in accordance with law without any delay.
With above observation and direction, the writ petition
stands disposed of.
Md.S. ( Rakesh Kumar, J.)