High Court Patna High Court - Orders

Prof.Jayshree Sen Majumdar vs The State Of Bihar &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Prof.Jayshree Sen Majumdar vs The State Of Bihar &Amp; Ors on 26 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.14058 of 2010
             PROF. JAYSHREE SEN MAJUMDAR WIFE OF MR. DEV NARAIN
             BHATTACHARYA, RESIDENT OF 104B, KARUNA APARTMENT, NAWAL
             KISHORE ROAD, KADAMKUAN, P.S. KADAMKUAN, PATNA DISTRICT-
             PATNA
                                          Versus
             1.    THE STATE OF BIHAR
             2.    THE   SECRETARY,    HIGHER       EDUCATION DEPARTMENT,
                   GOVERNMENT OF BIHAR, PATNA
             3.    THE PATNA UNIVERSITY THROUGH VICE CHANCELLOR, PATNA
                   UNIVERSITY, PATNA
             4.    THE REGISTRAR, PATNA UNIVERSITY, PATNA
                                        -----------

2 26.08.2010 Heard learned counsels for the petitioner and the

respondent-University.

The grievance of the petitioner is that upon her

superannuation on 31st December, 2004 as Reader in

Women’s Training College under the respondent

University, the difference of leave encashment amount as

also the arrears of salary for the period January, 1998 to

June, 2001 and January, 2003 to December, 2004 has

not been paid despite request.

Learned counsel appearing for the respondent-

University submits that the representation of the

petitioner as also the averments made in the writ

application are not clear with regard to the claims of the

petitioner.

In the above circumstances, learned counsel for

the petitioner submits that for expeditious disposal of the

pending claims as highlighted in this writ application,

petitioner proposes to file a representation before the
-2-

respondent no.4.

In view of the above, in case such representation

stating details of unpaid claims is filed by the petitioner

within a period of four weeks from today along with the

certified copy of the present order as also the copy of the

relevant documents, if any, in support of the claim, the

grievances of the petitioner raised in the representation

shall be considered in accordance with law expeditiously

preferably within a period of four months on receipt of

such representation so that the grievances of the

petitioner may be settled without delay and upon

consideration the admitted dues found payable may also

be paid to the petitioner along with interest permissible

under the rules.

The writ application stands disposed of with the

above observations/directions.

Manish/-                            ( Shailesh Kumar Sinha,J.)