High Court Patna High Court - Orders

Smt.Asha Devi vs The Tilka Manjhi Bhagalpur Uni on 13 September, 2010

Patna High Court – Orders
Smt.Asha Devi vs The Tilka Manjhi Bhagalpur Uni on 13 September, 2010
    IN THE HIGH COURT OF JUDICATURE AT PATNA
                CWJC No 1589 of 2010
                     ANJU DEVI
                       Versus
             THE STATE OF BIHAR & ORS
                       WITH
                CWJC No 1654 of 2010
                 SHALIGRAM SINGH
                       Versus
THE V C,TILKA MANJHI BHAGALPUR UNIVERSITY & ORS
                       WITH
                CWJC No 2064 of 2010
            SHIV NANDAN PRASAD SINGH
                       Versus
          TILKA MANJHI UNIVERSITY & ORS
                       WITH
                CWJC No 2456 of 2010
             AWANINDRA KUMAR SINHA
                       Versus
             THE STATE OF BIHAR & ORS
                       WITH
                CWJC No 3316 of 2010
                   SMT ASHA DEVI
                       Versus
 THE TILKA MANJHI BHAGALPUR UNIVERSITY & ORS
                       WITH
                CWJC No 4890 of 2010
               DR (MRS) REKHA SINHA
                       Versus
             THE STATE OF BIHAR & ORS
                       WITH
                CWJC No 4986 of 2010
              DR UDAI PRAKASH SINHA
                       Versus
             THE STATE OF BIHAR & ORS
                       WITH
                CWJC No 4991 of 2010
                 JAIPRAKASH SINGH
                       Versus
             THE STATE OF BIHAR & ORS
                       WITH
                CWJC No 5160 of 2010
                DEO KUMAR MISHRA
                       Versus
             THE STATE OF BIHAR & ORS
                       WITH
                CWJC No 6327 of 2010
            TARKESHWAR PRASAD SINGH
                       Versus
             THE STATE OF BIHAR & ORS
                       WITH
                  2
          CWJC No 6633 of 2010
    BIRENDRA KUMAR SINGH & ORS
                 Versus
      THE STATE OF BIHAR & ORS
                 WITH
          CWJC No 7032 of 2010
     DR DURGESH NANDINI VERMA
                 Versus
      THE STATE OF BIHAR & ORS
                 WITH
          CWJC No 7365 of 2010
   DR ANJANI KUMAR MISHRA & ORS
                 Versus
THE T M BHAGALPUR UNIVERSITY & ORS
                 WITH
          CWJC No 7456 of 2010
    DEO NATH CHOUDHARY & ORS
                 Versus
THE T M BHAGALPUR UNIVERSITY & ORS
                 WITH
          CWJC No 7704 of 2010
         DR USHA PURI & ORS
                 Versus
      THE STATE OF BIHAR & ORS
                 WITH
          CWJC No 7710 of 2010
       DR RAJIV RANJAN MISHRA
                 Versus
      THE STATE OF BIHAR & ORS
                 WITH
          CWJC No 8028 of 2010
           DR BINOD KUMAR
                 Versus
      THE STATE OF BIHAR & ORS
                 WITH
          CWJC No 8076 of 2010
      VISHESHWAR SINGH & ORS
                 Versus
      THE STATE OF BIHAR & ORS
                 WITH
          CWJC No 8799 of 2010
  DR MIRZA SARFRAZ HUSSAIN 'JOHN'
                 Versus
      THE STATE OF BIHAR & ORS
                 WITH
          CWJC No 9193 of 2010
         MD QUAMRUL HODA
                 Versus
THE T M BHAGALPUR UNIVERSITY & ORS
                 WITH
          CWJC No 9339 of 2010
                  3
      BINAY KUMAR SINGH & ORS
                Versus
      THE STATE OF BIHAR & ORS
                WITH
         CWJC No 9461 of 2010
 DR SUBHASH CHANDRA SINGH & ANR
                Versus
THE T M BHAGALPUR UNIVERSITY & ORS
                WITH
         CWJC No 9476 of 2010
        MUKESH KUMAR SINHA
                Versus
      THE STATE OF BIHAR & ORS
                WITH
         CWJC No 9784 of 2010
         INDRAPATI PODDAR
                Versus
      THE STATE OF BIHAR & ORS
                WITH
         CWJC No 9803 of 2010
      DR KUMARI RENUKA & ORS
                Versus
      THE STATE OF BIHAR & ORS
                WITH
         CWJC No 9807 of 2010
      PROF DR SITARAM SHARMA
                Versus
THE T M BHAGALPUR UNIVERSITY & ORS
                WITH
         CWJC No 10016 of 2010
  DR PREM SHANKAR PD SINGH & ORS
                Versus
      THE STATE OF BIHAR & ORS
                WITH
         CWJC No 10031 of 2010
 SHIV SHANKER MANDAL @ DR SHIVE
                Versus
      THE STATE OF BIHAR & ORS
                WITH
         CWJC No 10094 of 2010
             MD EQBAL
                Versus
      THE STATE OF BIHAR & ORS
                WITH
         CWJC No 10130 of 2010
       TABASSUM PERWIN & ANR
                Versus
      THE STATE OF BIHAR & ORS
                WITH
         CWJC No 12526 of 2010
        DR SANJAY KUMAR JHA
                                          4
                                 Versus
                 THE T M BHAGALPUR UNIVERSITY & ORS
                                 WITH
                          CWJC No 9439 of 2010
                       DR SARBADA NAND SINGH
                                 Versus
                 THE T M BHAGALPUR UNIVERSITY & ORS
                                 WITH
                          CWJC No 11960 of 2010
                       ABINASH KUMAR THAKUR
                                 Versus
                 THE T M BHAGALPUR UNIVERSITY & ORS
                                 WITH
                          CWJC No 13817 of 2010
                        MD HAROON RASID & ORS
                                 Versus
                 THE T M BHAGALPUR UNIVERSITY & ORS
                                 WITH
                          CWJC No 13890 of 2010
                         UTTAM CHANDRA JHA
                                 Versus
                   THE T M BHAGALPUR UNIVERSITY &
                                 WITH
                          CWJC No 14851 of 2010
                       DR ARVIND KUMAR & ANR
                                 Versus
                       THE STATE OF BIHAR & ORS
                                 WITH
                          CWJC No 14910 of 2010
                           DR NUSRAT YUNUS
                                 Versus
                       THE STATE OF BIHAR & ORS
                                 WITH
                          CWJC No 13390 of 2010
                    DR KUMAR LAL BAHADUR SINGH
                                 Versus
                       THE STATE OF BIHAR & ORS
                                 WITH
                          CWJC No 14931 of 2010
                        SMT.INDU BALA PODDAR
                                 Versus
                       THE STATE OF BIHAR & ORS
                                -----------

4 13.09.2010 In a few cases, some sort of counter affidavits have been filed by

the University.

These cases relate to payment of dues of employees, both
5
teaching and non-teaching of Tilka Manjhi Bhagalpur University. It is not

in dispute that even on a conservative estimate, the total outstanding

liability of this University towards payment to its working and retired

employees would far exceed Rupees 100 crores. The University is getting

not even quarterly of this amount on quarterly basis for disbursement.

This is giving rise to many fold problems. Firstly, the question still

remains in most of the cases as to what is the exact liability. On one hand,

there is claim by the employee or the retired employee. On the other

hand, there is an admitted liability as per University’s auditor and lastly,

there is a third angle to it being the liability as quantified by the State

Auditor, which, in some cases, is still pending final calculation. It is

expected of the University to give details as per its calculation and as per

Government Auditor’s calculation in comparison to the claim of the

employees to the employees. This is so that they are in a position to point

out areas of dispute, if any. Unfortunately, apparently this information

holds a premium. To this Court, it is a matter of right of an employee

whether serving or retired to receive this information. This is a matter of

accounting. Therefore, at this stage, the first direction this Court would

give is that the University should furnish to all its employees whether

working or retired who have raised any claim either at the University or

before this High Court detail of accounts as admitted per the University

Auditor and the Government Auditor. Wherever Government audit is

still pending, the said employee or the ex employee must be given the

calculation as per University’s Auditor clearly stating that Government

audit is still pending. This should be completed in all such cases without
6
discrimination or favour or disfavour by the 12th of October, 2010 failing

which on the 25th of October 2010, the Vice Chancellor, the Registrar, the

Finance Officer shall be personally present in the Court to answer rule of

contempt.

After this or rather alongwith this is the problem of utilization of

about Rupees 29 crores which the University has received on the 16th of

August, 2010 for payment of these arrears. To this Court, there appears to

be a lack of will on part of the University to adopt any particular manner

of utilizing this. The utilization appears to be totally ad hoc and at the

discretion of the University. This must end. This Court cannot assume

the role of Administrator but still as hundreds of writ applications are

pending here, this Court can only suggest means to end the litigation at an

early date.

Firstly, it would be seen that there are two categories of

claimants. First, the working employees, both teaching and non-teaching

and the second retired employees, both teaching and non-teaching. In my

view, as working employees are getting some payments on monthly basis,

precedence has to be given to retired employees. Therefore, at the first

instance, I would direct that in all those cases of retired employees

(whether before this Court or not) to the extent claims are admitted by the

Government Auditors, full payment must be made immediately within

one week from today. Alongwith the payment, full calculation chart in

support of the payment would have to be given to the retired employee.

At the second stage would be payment that would be made as per

University’s Auditor to such retired employees upon undertaking on
7
affidavit authorizing University to recover the amount of difference, if

Government Auditor reduces the liability. These are cases where

Government audit is pending. Alongwith this, I issue direction to the

Government Auditor to complete audits and I direct Government to give

adequate staff for this purpose so that the audit is completed by 12th of

September, 2010. It is expected in this way the number of dissatisfied

employees would come down drastically.

The third stage would be payment of dues to all existing

employees to the extent approved by the Government Auditor whether

these employees are before the Court or not. If after these three stages,

any money is left then would come the stage for payment of those existing

employees whose Government Audit is pending but payment would be

made according to University Auditor with undertaking from the

employees to refund the amount in case the Government Auditor finds it

otherwise.

From the above, it would be seen that there are two categories in

retired employees and there are two categories in existing employees. In

all cases, effort has to be first made to pay off while maintaining the

seriatim as above dues of those employees which are least in amount. In

my view, if this seriatim and this number is kept in mind and strictly

without discrimination followed then the number of dissatisfied persons

or number of litigations would drastically fall giving time to the

University to deal with fewer people.

This Court has advisedly put a short strict time schedule. This is

so because if latitude is given to the University or the State, this work
8
would go on indefinitely. It has already existed and prolonged for 20

good years, if not more. The reason for this prolongation is not far to

search. The longer the delay, the greater the premium. The greater the

harassment, the greater the premium again. This wishes cycle has to be

broken. I am sure that neither the State Government nor the University is

unaware that a scientific instrument known as computer axis which can be

more effectively utilized than human personnels. I wonder why no one,

either at the Secretariat level or at the University level, ever thought of

this as a vehicle for solving a problem rather than rely on something that

creates a problem.

Let a copy of this order be sent to the office of the Chancellor

with a request from this Court to get the matter monitored so that the

longstanding grievances of decades are solved and the Court is

unburdened of useless litigation not involving issues of law but only

involving matter of pure accountancy.

Put up these cases on 25th of October, 2010.

M.E.H./                                           (Navaniti Prasad Singh)