IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13145 of 2010
SHYAMNANDAN PRASAD, son of Late Sita Ram
Lal, resident of Mohalla-Postal Park
Jawahar Colony Road No.3 Chiryantand,
P.S. Kankarbagh, District Patna.
---Petitioner
Versus
1. THE STATE OF BIHAR through Higher
Secondary Education Department,
Government of Bihar, Patna.
2. The Patna University through the
Registrar, Patna.
3. The Vice-Chancellor, Patna University,
Patna.
4. The Finance Officer, Patna University,
Patna.
---Respondents
-----------
2. 13.8.2010 Heard Mr. Mukeshwar Dayal, learned counsel for the
petitioner and Mr Ajay Kumar Sinha, learned counsel appearing for
the respondent-University.
It is submitted that the petitioner retired from the post
of Junior Laboratory Assistant in terms of section 64(b) of the Patna
University amended Act, 1976, vide Memo No.1653 dated 13th of
September, 2007. It is submitted that till date, no pensionary benefits
have been sanctioned and paid to the petitioner despite representation
as contained in Annexure 3.
Mr Sinha, learned counsel appearing for the
respondent-University submits that the relevant details have not been
mentioned in the representation to enable early consideration.
In the above circumstances, the learned counsel for the
petitioner submits that for expeditious disposal of the claim for
payment of pensionary benefits as highlighted in this writ application,
the petitioner proposes to file a fresh representation before the
Registrar of the respondent-University, with a copy each to the Vice-
2
Chancellor, Patna University, Patna (respondent no.3) and the Finance
Officer, Patna University, Patna (respondent no.4). In case such a
representation is filed stating the details of his unpaid claims as also
enclosing the copy of the relevant documents, if any, in support of
such claims along with the certified copy of the present order within a
period of four weeks, the grievances of the petitioner as raised in his
representation be considered in accordance with law expeditiously,
preferably within a period of four months on receipt of such
representation, so that the grievances of the petitioner may be settled
and the admitted dues, if any, may also be paid with interest
permissible under the rules.
The writ application stands disposed of with the above
observations/directions.
PNM (Shailesh Kumar Sinha, J.)