High Court Patna High Court - Orders

Ram Briksh Prasad Gupta vs The State Of Bihar &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Ram Briksh Prasad Gupta vs The State Of Bihar &Amp; Ors on 26 August, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.960 of 2010
      1. RAM BRIKSH PRASAD GUPTA S/O LATE LAKHAN GUPTA R/O VILL.- RANIGANJ,
      P.S. RANIGANJ, DISTT.- GAYA
                                           Versus
      1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY, GOVT. OF BIHAR,
      PATNA
      2. THE DIVISIONAL COMMISSIONER, MAGADH DIVISION, GAYA
      3. THE DISTRICT COLLECTOR, COLLECTARIATE OFFICE, GAYA
      4. THE SUB-DIVISIONAL OFFICER, TEKARI, DISTT.- GAYA
      5. THE BLOCK DEVELOPMENT OFFICER, TEKARI UNDER GAYA COLLECTARIATE,
      GAYA
                                        -----------

2. 26.08.2010 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The petitioner was placed under suspension by an order

dated 11.7.2008 and charges framed on 3.12.2008 as distinct

from service of the same.

Learned Counsel for the petitioner submits that firstly he

has already disbursed the sum of Rs. 21,978/- to the

beneficiaries and also deposited the balance amount in context

of the allegations in the order of suspension that he had not

disbursed the stipend to the students. He next submits that

from the date of suspension no subsistence allowance has been

paid.

Payment of subsistence allowance subject to fulfillment of

the obligations of the petitioner under rule 10 of the Bihar

(Classification, Control and Appeal) Rules 2005 is a statutory

right. If the petitioner fulfils the condition let the respondents

consider his request for payment of subsistence allowance along

with interest @ 2 % per annum if no subsistence allowance has

been paid till date.

In so far as the contention of the petitioner with regard to

the amount alleged in the order of suspension is concerned, if he

represents and satisfies the authorities with regard to the
disbursement and deposit of the balance amount in question

they are required to consider his representation and if so

satisfied/dissatisfied pass appropriate reasoned and speaking

order within a maximum period of six weeks from the date of

receipt and/or presentation of such representation and/or pay

the subsistence allowance inclusive of enhancement along with

interest @ 2% within the same period.

The writ application stands disposed.

Snkumar/-                                           (Navin Sinha,J.)