IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14008 of 2006
SHIVA NAND JHA son of late Baldeo Jha, residence of village- Bounsi, P.O. &
P.S. Bounsi, District- Banka at present posted as an Assistant in the Marwari
College, Bhagalpur.... Petitioner.
Versus
1. THE STATE OF BIHAR through Education Commissioner cum Secretary,
New Secretariat, Patna.
2. Vice Chancellor, Tilka Manjhi University, Bhagalpur.
3. Registrar, Tilka Manjhi University,Bhagalpur.
4. Finance Officer, Tilka Manjhi University, Bhagalpur.
5. Principal, Marwari College, Bhagalpur.
.. Respondents.
-------------
4. 09.08.2010 Heard counsel for the parties.
The prayer of the petitioner in this writ petition
reads as follows:-
“(a) Pay scale 5000 to 8000 as
applicable to the Assistant working in the
University.
(b) To grant pay scale of Rs.5000 to
8000/- which is being drawn by the Assistant of
the University. Moreover, even juniors
appointed after petitioner are drawing the said
scale.
(c) To grant monetary benefits to the
petitioner with effect from 13.10.2003.”
Learned counsel for the petitioner in fact would
submit that during the pendency of this writ petition
while the grievance of the petitioner stands redressed but
then the payment of arrears has not been made as yet.
Mr. Ashok Kumar Keshari, learned counsel
appearing for the University would submit that if the
2
petitioner would file a representation claiming arrears on
different heads as referable to the relief sought in this
writ petition, the competent authority of the University
would pass an appropriate order within a period of three
months from the date of receipt/production of a copy of
this order.
That being so, this writ petition is disposed of
with a direction to the petitioner to file a self-contained
representation enumerating all his claims of arrears as
referable to the relief claimed in this writ petition
whereafter the competent authority of the University will
pass appropriate order within a period of three months
from the date of filing of the representation.
It goes without saying that the amount to which
the petitioner found entitled will be paid to him in next
three months.
With the aforementioned observation and
direction, this writ petition is disposed of.
kanchan/ (Mihir Kumar Jha, J.)