IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.20086 of 2010
SMT.DAMYANTI TRIPATHY, WIFE OF LATE (PROF.) SIDHESHWAR
TRIPATHY, RESIDENT OF MOHALLA-BHIKHANPUR, NEAR GUMTI NO.2,
P.S. ISHAKCHAK, DISTRICT BHAGALPUR.
... ... PETITIONER.
Versus
1. THE TILKA MANJHI BHAGALPUR UNIVERSITY, BHAGALPUR THROUGH
THE VICE CHANCELLOR.
2. THE VICE CHANCELLOR, TILKA MANJHI BHAGALPUR UNIVERSITY,
BHAGALPUR.
3. THE PRO-VICE CHANCELLOR, TILKA MANJHI BHAGALPUR
UNIVERSITY, BHAGALPUR.
4. THE REGISTRAR, TILKA MANJHI BHAGALPUR UNIVERSITY,
BHAGALPUR.
5. THE FINANCE OFFICER, TILKA MANJHI BHAGALPUR UNIVERSITY,
BHAGALPUR.
6. THE PRINCIPAL, MARWARI COLLEGE, BHAGALPUR.
... ... RESPONDENTS.
-----------
2. 13.12.2010. Heard Shri Radha Raman Verma, learned
counsel for the petitioner and Shri Anil
Singh, learned counsel appearing on behalf of
Tilka Manjhi Bhagalpur
University/respondents.
The petitioner’s husband retired as
Professor of Political Science from Marwari
College, Bhagalpur, Tilka Manjhi Bhagalpur
University with effect from 31.5.2002 and
died on 4.7.2003, has prayed for directing
the respondents to clear the retiral dues.
With the consent of the parties, the
writ petition is being disposed of with
liberty to the petitioner to file a detailed
representation before the respondent no.4
2
within a period of six weeks from today. If
such representation is filed, the respondent
no.4 is directed to examine the same and pass
necessary order for redressing the grievances
of the petitioner within a period of three
months from the date of filing of such
representation. In case of refusal, the
respondent no.4 is directed to pass speaking
order within aforesaid time i.e. within three
months from the date of filing of the
representation.
With above observation and direction,
the petition stands disposed of.
( Rakesh Kumar,J.)
N.H./