High Court Patna High Court - Orders

Prof.(Dr.)Ramdeo Prasad vs The State Of Bihar & Ors on 12 August, 2011

Patna High Court – Orders
Prof.(Dr.)Ramdeo Prasad vs The State Of Bihar & Ors on 12 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No. 7012 of 2009

               PROF.(DR.) RAMDEO PRASAD, SON OF LATE JAGESHWAR
               PRASAD,   PERMANDENT     RESIDENT   OF   MOHALL   -
               GHAGHAGHAT (NEAR WATER BORING), P.O. - MAHENDRU,
               P.S. - SULTANGANJ, DISTRICT - PATNA PRESENTING
               POSTED AS THE PRINCIPAL, R. S. COLLEGE, TARAPUR
               (MUNGER)
                                            ....................... PETITIONER
                                      VERSUS
               1. THE STATE OF BIHAR
               2. PRINCIPAL SECRETARY, GOVERNMENT OF BIHAR,
                  HUMAN RESOURCES DEVELOPMENT DEPARTMENT, NEW
                  SECRETARIAT, BAILEY ROAD, PATNA
               3. TILKAMANJHI BHAGALPUR UNIVERSITY THROUGH ITS
                  VICE CHANCELLOR, BHAGALPUR - 812 007
               4. VICE   CHANCELLOR,    TILKAMANJHI    BHAGALPUR
                  UNIVERSITY, BHAGALPUR - 812007.
               5. REGISTRAR, TILKAMANJHI BHAGALPUR UNIVERSITY,
                  BHAGALPUR - 812007
                                            ................. RESPONDENTS
                              ----------------------------------

05. 12.08.2011 Counsel for the petitioner is not present.

Counsel, appearing for the Tilka Manjhi Bhagalpur

University, Bhagalpur and the State is present.

Petitioner’s prayer in this Writ Application

was for a direction to the Respondents to make

payment of arrears of salary in the revised pay-

scale with effect from 01.01.1996. Petitioner’s claim

was for Rs. 7,46,447/- (seven lacs, forty six

thousand, four hundred and forty seven) only,

which includes his difference of arrears of salary in

the revised pay-scale.

Counter Affidavit and Supplementary

Counter Affidavit has been filed on behalf of the

University.

2

In the Supplementary Counter Affidavit, it

has been stated that total arrears of difference of

salary for the period January, 1996 to 23.05.2002

was calculated and the audited amount comes to

Rs. 5,64,544.40. This amount has already been paid

to the petitioner, vide cheque No. 620297, dated

11.03.2010.

Since no one is appearing on behalf of the

petitioner, I presume that petitioner has already

received his arrears of salary, deposited in his bank

account.

Accordingly, this Writ Application is

disposed of.

(Mridula Mishra, J.)
SKM