High Court Patna High Court - Orders

Ram Dayal Singh vs The State Of Bihar &Amp; Ors on 27 August, 2010

Patna High Court – Orders
Ram Dayal Singh vs The State Of Bihar &Amp; Ors on 27 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.672 of 2008
                      Ram Dayal Singh, son of Late Shri Raghunandan
                      Singh, resident of village - Tarari, P.O.
                      Tarari, P.S. Daudnagar, District Aurangabad,
                      at   present   at   Daudnagar     College,   P.S.
                      Daudnagar, District Aurangabad............Petitioner
                                                     Versus
                 1.   The State of Bihar, through the Secretary,
                      Human     Resources       (Higher      Education)
                      Department,Government of Bihar, Bihar, Patna.
                 2.   The Magadh University, Bodh-Gaya, through its
                      Vice Chancellor.
                 3.   The Vice Chancellor, Magadh University, Bodh-
                      Gaya, Gaya.
                 4.   The Registrar, Magadh University, Bodh-Gaya,
                      Gaya.
                 5.   The Principal, Daudnagar College, Daudnagar,
                      Aurangabad        through        the       Magadh
                      University.........................................................Respondents
                                         -----------

2 27.08.2010 Heard learned counsel for the

petitioner as well as learned counsel for

the respondents.

Petitioner has filed this writ

application with a direction to the

respondent-University for payment of arrears

of salary and other allowances along with

interest.

Learned counsel for the petitioner

submits that claims of the petitioner have

been audited by the auditors of the State

Government posted in the University now.

In that view of the matter, the writ

application is disposed of with a direction

to the authorities of the University to
2

release the amount of admitted dues of the

petitioner, if audited and found correct,

within a period of two months from the date

of receipt/production of a copy of this

order.

BT                     (J. N. Singh, J.)