High Court Patna High Court - Orders

Prof. Bali Ram Sharma vs The State Of Bihar &Amp; Ors on 30 March, 2011

Patna High Court – Orders
Prof. Bali Ram Sharma vs The State Of Bihar &Amp; Ors on 30 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No.1913 of 2009
                         PROF. BALI RAM SHARMA
                                  Versus
                        THE STATE OF BIHAR & ORS
                                 -----------

06/ 30.03.2011 The Registrar, Magadh University is present

in Court. Show cause has been filed on behalf of the

University. Two cheques, one amounting to Rs.

37,293/- and another amounting to Rs.24,684/- to be

paid to the petitioner towards D.D.A. with 5% interest

and towards earned leave, have been presented in

Court. Cheque Nos. 0057423 and 0061359 amounting

to Rs.37,293/- and 24,684/- are being handed over to

Mr. Mithilesh Kumar Upadhayay, counsel appearing

for the petitioner for being handed over to the

petitioner. The acceptance of these cheques on behalf

of the petitioner must be filed in Court on the next

date.

In the show cause it has been stated that the

amounts relating to arrears of salary and the D.D.A.

have been paid to the petitioner as found admissible

by the auditors. This statement in the show cause is

nothing but in contradiction of the statutory

provisions and the reason for this must be explained
2

by the counsel appearing for the University by filing

supplementary show cause, specially when the

authority of the auditors team appointed by the State

to check the expenses of the University have clearly

been decided by Division Bench. Regarding rest of

the amount there is no mention in the show cause.

Counsel for the petitioner submits that he

will file reply to the show cause.

Put up this matter on 27th April, 2011,

retaining its position.

Personal appearance of Registrar, Magadh

University is dispensed with.

DKS/                             (Mridula Mishra, J.)