High Court Patna High Court - Orders

Prof.Amita Kumari Mishra vs The State Of Bihar &Amp; Ors on 16 August, 2010

Patna High Court – Orders
Prof.Amita Kumari Mishra vs The State Of Bihar &Amp; Ors on 16 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
            CWJC No 2212 of 2010
         UTTAM LAL THAKUR & ORS
                   Versus
         THE STATE OF BIHAR & ORS
                   WITH
            CWJC No 2497 of 2010
             RAM BINOD SINGH
                   Versus
         THE STATE OF BIHAR & ORS
                   WITH
            CWJC No 2528 of 2010
              HARIMOHAN JHA
                   Versus
         THE STATE OF BIHAR & ORS
                   WITH
            CWJC No 2926 of 2010
             JANARDAN PRASAD
                   Versus
         THE STATE OF BIHAR & ORS
                   WITH
            CWJC No 3655 of 2010
            RAMESH JHA & ANR
                   Versus
         THE STATE OF BIHAR & ORS
                   WITH
            CWJC No 4031 of 2010
               GAGDISH ROY
                   Versus
         THE STATE OF BIHAR & ORS
                   WITH
            CWJC No 4042 of 2010
           DR ANIS AHMAD & ORS
                   Versus
         THE STATE OF BIHAR & ORS
                   WITH
            CWJC No 5020 of 2010
           DR NIRMALA JHA & ANR
                   Versus
         THE STATE OF BIHAR & ORS
                   WITH
            CWJC No 5516 of 2010
         PROF ARUN KUMAR PANDEY
                   Versus
         THE STATE OF BIHAR & ORS
                   WITH
            CWJC No 5530 of 2010
      PROF DR.BIRENDRA KUMAR SINGH
                   Versus
         THE STATE OF BIHAR & ORS
                   WITH
                          2
               CWJC No 5571 of 2010
           PROF AMITA KUMARI MISHRA
                      Versus
            THE STATE OF BIHAR & ORS
                      WITH
               CWJC No 5946 of 2010
             PROF RAM KUMAR SINGH
                      Versus
            THE STATE OF BIHAR & ORS
                      WITH
               CWJC No 6072 of 2010
           PROF (SMT) KALYANI PANDEY
                      Versus
            THE STATE OF BIHAR & ORS
                      WITH
               CWJC No 6226 of 2010
            MUCH KUND THAKUR & ORS
                      Versus
            THE STATE OF BIHAR & ORS
                      WITH
               CWJC No 6233 of 2010
             RAM BILAS MAHTO & ANR
                      Versus
            THE STATE OF BIHAR & ORS
                      WITH
               CWJC No 6251 of 2010
                SMT PUNITA SINHA
                      Versus
            THE STATE OF BIHAR & ORS
                      WITH
               CWJC No 6393 of 2010
           PROF SHISHIR KUMAR VERMA
                      Versus
            THE STATE OF BIHAR & ORS
                      WITH
               CWJC No 6411 of 2010
            PROF DR BINAY KUMAR JHA
                      Versus
            THE STATE OF BIHAR & ORS
                      WITH
               CWJC No 6475 of 2010
            PROF MOHD NAYYER AZAM
                      Versus
            THE STATE OF BIHAR & ANR
                      WITH
               CWJC No 6494 of 2010
             DR SHIVA KUMAR MISHRA
                      Versus
THE VICE CHANCELLOR L N MITHILA UNIVERSITY & ORS
                      WITH
               CWJC No 6578 of 2010
                    3
    PROF DHIRENDRA NATH MISHRA
                 Versus
      THE STATE OF BIHAR & ANR
                 WITH
          CWJC No 6579 of 2010
          PROF SITA RAM JHA
                 Versus
      THE STATE OF BIHAR & ANR
                 WITH
          CWJC No 6604 of 2010
             DR GOVIND JHA
                 Versus
      THE STATE OF BIHAR & ORS
                 WITH
          CWJC No 6631 of 2010
      CHANDRA SHEKHAR MISHRA
                 Versus
      THE STATE OF BIHAR & ORS
                 WITH
          CWJC No 6644 of 2010
      GOPI RAMAN PRASAD SINGH
                 Versus
THE V C, L N MITHILA UNIVERSITY & ORS
                 WITH
          CWJC No 6661 of 2010
        PROF KAMESHWAR JHA
                 Versus
      THE STATE OF BIHAR & ANR
                 WITH
          CWJC No 6686 of 2010
       SUDHINDRA NATH THAKUR
                 Versus
THE V C, L N MITHILA UNIVERSITY & ORS
                 WITH
          CWJC No 6982 of 2010
           AMAR NATH SINGH
                 Versus
THE V C, L N MITHILA UNIVERSITY & ORS
                 WITH
          CWJC No 7328 of 2010
 DR CHANDRA GUPTA KR SHARMA & ORS
                 Versus
  THE L N MITHILA UNIVERSITY & ORS
                 WITH
          CWJC No 7385 of 2010
    JITENDRA PRATAP SINGH & ANR
                 Versus
      THE STATE OF BIHAR & ORS
                 WITH
          CWJC No 7413 of 2010
      RATAN KUMAR CHOUDHARY
                                             4
                                Versus
                  THE L N MITHILA UNIVERSITY & ORS
                               -----------

3 16.08.2010 It is rather regretful that inspite of order dated 19.07.2010

directing the State to file comprehensive counter affidavit, no

comprehensive counter affidavit is filed. What is filed, in the name of

counter affidavit, is an affidavit only to mislead the Court in all material

aspects. It is, in categorical terms, stated in the counter affidavit that it is

not the responsibility of the State that State does not release funds to

University for individual Court cases or on individual basis meaning

thereby that the State is not concerned with the individual beneficiaries

under the University which would be the responsibility of the University.

On the other hand, the State issues mandatory directions as contained in

Annexure-A threatening the University not to pay a single pie above what

is assessed by the State’s Auditor to be paid to any individual staff. This

is contradiction par excellence which only State can explain. On one

hand, it wants this Court to believe that it does not want to interfere in

University matters and, as such, is not to take any responsibility, on the

other hand, it makes deep in-road into activities of individuals in the

University. Court wonders why this Jekyll and Hyde attitude? If the

State thinks that it can seek full accounts of utilisation individually from

the University then it becomes the responsibility of the State directly to

ensure payment to every individual of the University. It cannot shirk that

responsibility provided it has the statutory authority to make such

intrusions into the affairs of the University which is an autonomous body

not subject to superintendence of the State.

5

Let State file a proper comprehensive counter affidavit

disclosing its statutory authority to interfere in the affairs of the

University as also the factual aspects on each individual case as it has

appointed its own Auditors to scrutinise accounts of every individual

employee of the University.

The University, on the other hand, prays for time. It puts on

record that the Vice Chancellor having been changed, the Finance Officer

and the Financial Advisor having resigned, it is difficult even to give

proper instructions in the matter. To top it all, with effect from 01st July

2010, there has been strike of non-teaching employees of the University

and in Colleges which is only partially withdrawn only recently and, as

such, they find it difficult to file comprehensive counter affidavits.

Considering the aforesaid facts, all these cases of L N

Mithila University would stand adjourned to 06th September, 2010 and to

be listed accordingly For Admission.

Pendency of the writ petitions would not come in way of L

N Mithila University in at least liquidating 75% of the legitimate dues as

claimed by the employees across the Court.

M.E.H./                                               (Navaniti Prasad Singh)