IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9463 of 2009
RAM SHANKAR MEHTA, S/O LATE JAGARNATH MEHTA,
R/O MOHALLA-MOSALLAHPUR (SAIDPUR CANAL),
ROAD, P.S.-KADAMKUAN, DISTRICT-PATNA.
..................PETITIONER.
Versus
1. PATNA UNIVERSITY, PATNA THROUGH ITS VICE-
CHANCELLOR.
2. THE REGISTRAR, PATNA UNIVERSITY, PATNA.
3. THE DEAN, STUDENT WELFARE, PATNA
UNIVERSITY, PATNA. ..................RESPONDENTS.
-----------
4 31.08.2010 By Annexure-11 dated 20.03.2010
annexed with the I.A. No. 7307 of 2010
petitioner has been transferred to his
original post of Mali in Patna College.
It is not disputed that initially
petitioner was appointed as Mali and posted
in Patna College. Hence, no grievance can be
raised in his posting to the original place
again.
Learned counsel for the petitioner
submits that due to his transfer to Magadh
Mahila College for some time and again
bringing him back to Patna College there may
be some dispute with regard to his arrears of
his salary. He submits that in respect of
this dispute the petitioner will file a
representation before the Registrar of the
Patna University which may be considered.
In the circumstances, this writ
2
application is disposed of with liberty to
the petitioner to file a representation
before the Registrar, Patna University only
for payment of his arrears, if due. Such
representation shall be considered by the
Registrar and appropriate orders shall be
passed in accordance with law.
Arvind/ ( J. N. Singh, J.)