IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11028 of 2011
Shiromani Devi
Versus
The Vice Chancellor,Rajendra Agriculture University & ors
-----------
2. 14.7.2011. Learned counsel for the petitioner
is permitted to implead Registrar, Bihar
Agriculture University and its official as
respondent in course of the day.
As prayed by Dr. Anil Kumar
Upadhyaya, learned counsel appearing on
behalf of all the respondents, list this
case after eight weeks for seeking
instruction and filing counter affidavit.
This is the 3rd attempt on behalf
of the petitioner, who had claimed for
death-cum-retiral dues of her husband.
Lastly, by order dated 3.9.2010 passed in
C.W.J.C. No.14478 of 2010, the petitioner
was granted liberty to file representation
and thereafter, respondents were directed
to take decision on the representation
within a period of four months. Learned
counsel for the petitioner has now
challenged the order dated 10.12.2010
passed by the order of Vice Chancellor. The
order has been enclosed as Annexure-7 to
2
the writ petition.
Prima facie, on perusal of the
impugned order, the court is of the opinion
that said order was passed only with a view
to circumvent the earlier order passed by
this Court. However, at the moment,
respondents are granted time for filing
counter affidavit, but before filing
counter affidavit, respondent nos.1 and
2/Vice-Chancellor and Registrar of Rajendra
Agricultural University are directed to pay
all the death-cum-retiral dues of the
petitioner before filing of the counter
affidavit. Such fact should be reflected in
the counter affidavit, which is to be filed
within eight weeks.
Put up thereafter.
N.H./ ( Rakesh Kumar,J.)