IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11696 of 2010
SATYA NARAIN LALL
Versus
THE STATE OF BIHAR & ORS
-----------
02 01.09.2010 The dispute in the present case is as to what is the last
pay drawn by the petitioner on the date of his superannuation i.e.
31.01.2001. The matter of calculation of pension is dependent on the
last pay drawn. As per the order of the Vice-Chancellor, a Committee
known as Mrs. S. Jalja Committee was set up which had determined
the salary of the petitioner at Rs.2300/-. The University notified it as
Rs.2330/-. The basic difference starts from that point. Pursuant to
orders of this Court, payments were to be made to the petitioner,
instead petitioner is now being asked to refund money. Petitioner has
not been furnished detail calculation in that regards.
Learned counsel for the University would seek
instruction and file a comprehensive counter affidavit.
Pendency of this writ petition will not come in way of
the University who would be obliged to give detail accounts of salary
arrears, pension and pensionary benefits to the petitioner. The writ
petition will also not come in way of release of payment of gratuity,
earned leave and current pension to the petitioner immediately.
Put up this case “for admission” as a zero item on 04th
October, 2010.
Trivedi/ (Navaniti Prasad Singh, J.)