IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4172 of 2011
PROF.PRATIBHA RANI RETIRED AS PROFESSOR AND HEAD, DEPARTMENT
OF ZOOLOGY, M.R.M. COLLEGE, WIFE OF LATE SURESH CHANDRA
BHADANI, MOHALLAKIDWAIPURI, P.S. KOTWALI, DISTRICT6-PATNA
UNDER LALIT NARAYAN MITHILA UNIVERSITY, DARBHANGA.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY HIGHER EDUCATION,
GOVT. OF BIHAR, PATNA.
2. THE VICE CHANCELLOR, LALIT NARAYAN MITHILA UNIVERSITY,
DARBHANGA.
3. THE REGISTRAR, LALIT NARAYAN MITHILA UNIVERSITY, DARBHANGA.
4. THE FINANCE OFFICER, LALIT NARAYAN MITHILA UNIVERSITY,
DARBHANGA.
... ... RESPONDENTS.
-----------
2. 7.3.2011. Heard Shri Ratan Kumar Kumar,
learned counsel appearing on behalf of the
petitioner, Smt. Shail Kumari Jha, learned
counsel appearing on behalf of the
respondent nos.2, 3 and 4/Lalit Narayan
Mithila University, Darbhanga and Shri
Vikas Kumar, learned A.C. to learned
Advocate General appearing on behalf of the
respondent no.1/State.
The petitioner, who retired with
effect from 31.12.2009 as Reader,
Department of Zoology from M.R.M. College,
Darbhanga, has prayed for directing the
respondents to clear his all retiral dues.
Learned counsel for the petitioner submits
that petitioner may be granted liberty to
file representation before respondent no.2
2
raising his demand.
The writ petition is being disposed
of with liberty to the petitioner to file a
detailed representation before respondent
no.2 within a period of six weeks from
today. If such representation is filed,
respondent no.2 is required to examine the
same and pass appropriate order in
accordance with law redressing all the
grievances of the petitioner and also clear
all the admitted dues with admissible
interest within a period of three months
from the date of filing of such
representation. In case of refusal,
respondent no.2 is directed to pass a
speaking order within aforesaid time.
With aforesaid observation and
direction, the petition stands disposed of.
N.H./ ( Rakesh Kumar,J.)