IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4093 of 2009
PROF. JAI SHANKAR PRASAD RETIRED
UNIVERSTIY PROFESSOR, DEPARTMENT OF
BOTANY UNDER LALIT NARAYAN MITHILA
UNIVERISTY, DARBHANGA, DISTT- DARBHANGA
Versus
1. THE STATE OF BIHAR
2. THE VICE-CHANCELLOR, L.N.MITHILA
UNIVERSITY, DARBHANGA
3. THE REGISTRAR, L.N. MITHILA UNIVERSITY,
DARBHANGA
4. THE FINANCE OFFICER, null L.N. MITHILA
UNIVERSITY, DARBHANGA
-----------
05. 13.09.2010 A rejoinder has been filed on behalf of the
petitioner.
Heard learned counsel for the petitioner, State
as also the respondent – University.
A show cause has been filed on behalf of the
University stating therein to the effect that the admissible
payments have been made to the petitioner after making
the necessary deductions of the income tax as stated in
paragraph -3 and 4 of the show cause.
Learned counsel for the petitioner submits that
petitioner has been paid only 90 per cent pension and
some amount of Earned leave.
Considering the submission of the parties since
the order has been complied with and necessary
payments have been made to the petitioner as detailed in
paragraphs 3 and 4 of the show cause, as such, the
contempt application need not proceed further, however,
2
it will be open for the petitioner to bring it to the notice of
the concerned authority of any discrepancy in the
aforesaid payment.
The M.J.C. application stands disposed of with
the above observations/directions.
Jagdish/ ( Shailesh Kumar Sinha, J.)