High Court Patna High Court - Orders

Rabindra Prasad vs The State Of Bihar &Amp; Ors. on 14 September, 2010

Patna High Court – Orders
Rabindra Prasad vs The State Of Bihar &Amp; Ors. on 14 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MJC No.3149 of 2009
                     RABINDRA PRASAD, S/O LATE BALIRM
                     PRASAD, RESIDENT OF SHUKLA TOLI NEAR
                     HANUMAN        MANDIR,       P.O.+P.S.+DISTT-
                     SIWAN- 841226.
                                                   --Petitioner
                                       Versus
                     1. THE STATE OF BIHAR THROUGH MR.
                     ANJANI KUMAR SINGH, THE PRINCIPAL
                     SECRETARY,       HUMAN            RESOURCES
                     DEVELOPMENT DEPARTMENT,                  BIHAR,
                     PATNA.
                     2. MR. ANJANI KUMAR SINGH, THE
                     SECRETARY,       HUMAN            RESOURCES
                     DEVELOPMENT                     DEPARTMENT
                     GOVERNMENT       OF        BIHAR,       VIKASH
                     BHAWAN, PATNA .
                     3. MR. RAM VINAY SHARMA, THE VICE-
                     CHANCELLOR JAI PRAKASH UNIVERSITY,
                     CHAPRA, DISTT- CHAPRA.
                     4. JAI PRAKASH UNIVERSITY, CHAPRA
                     THROUGH MR. MD. GULAM MUSTAFA
                     REGISTRAR, DISTT- CHAPRA.
                     5. MR. MD. GULAM MUSTAFA, THE
                     REGISTRAR, JAI PRAKASH UNIVERSITY
                     DISTT- CHAPRA.
                     6. MR. RAJDEO SINGH, THE VICE-
                     CHANCELLOR BABA SAHEB BHEEM RAO
                     AMBEDKAR         BIHAR           UNIVERSITY,
                     MUZAFFARPUR, DISTT- MUZAFFARPUR.
                     7. BABA SAHEB BEEM RAO AMBEDKAR
                     BIHAR UNIVERSITY, THROUGH MR. ASHOK
                     KUMAR SRIVASTAVA, THE REGISTRAR
                     DISTT- MUZAFFFARPUR
                     8. MR. ASHOK KUMAR SRIVASTAVA, THE
                     REGISTRAR BABA SAHEB BHEEM RAO
                     AMBEDKAR         BIHAR           UNIVERSITY,
                     MUZAFFARPUR, DISTT- MUZAFFARPUR.
                                                   ---Opp. Parties
                                      -----------

8. 14.9.2010 Separate show cause has been filed on behalf of the

opposite parties.

Heard learned counsel for the petitioner and the learned

counsel appearing for the opposite party-B.R.A. Bihar University,
-2-

J.P. University as also the State.

It is submitted on behalf of the petitioner that so far the

claims of the petitioner against the opposite party-J.P. University are

concerned, that have been met and the petitioner has no claim.

However, so far as the claims against opposite party no.6-B.R.A.

Bihar University are concerned, the same has remained.

Mr Ajay Bihari Sinha, learned counsel appearing for

opposite party no.6 submits that the necessary fund has been

provided to J.P. University to make the payment of such employees

whose services were transferred to J.P. University after the B.R.A.

Bihar University was bifurcated in the year 1992.

Mr Ajay, learned counsel appearing for the J.P. University

submits that if the claim still remains to be settled, the same would

be considered.

In this view of the matter, the contempt application stands

disposed of.

However, it is expected that the balance claim of the

petitioner, if any, would be settled by opposite party no.4

expeditiously, preferably within a period of four months.

PNM                                  (Shailesh Kumar Sinha, J.)