High Court Patna High Court - Orders

Sri Din Bandhu Prasad Pathak vs The Tilka Manjhi Bhagalpur Uni on 8 April, 2011

Patna High Court – Orders
Sri Din Bandhu Prasad Pathak vs The Tilka Manjhi Bhagalpur Uni on 8 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.6344 of 2011
          SRI DIN BANDHU PRASAD PATHAK, S/O LATE MUKHLAL PRASAD
          PATHAK, RESIDENT OF MANDIR GHAT, SULTANGANJ, P.S.
          SULTANGANJ, 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, MURARKA COLLEGE, SULTANGANJ, BHAGALPUR (A
          CONSTITUENT UNIT OF T.M. BHAGALPUR UNIVERSITY),
          BHAGALPUR.
     7.   THE STATE OF BIHAR THROUGH ITS SECRETARY, FINANCE
          DEPARTMENT, GOVT. OF BIHAR, PATNA.
                 ...                         ...   RESPONDENTS.
                              -----------

2. 8.4.2011. Shri Radha Raman Verma, learned

counsel for the petitioner is permitted to

delete Relief No.3 from the writ petition

in course of the day. For Relief No.3, he

may take separate step.

Prayer is allowed.

The petitioner, who retired on

28.2.2003 as Reader, Department of

Chemistry from Murarka College, Sultanganj

under Tilkamanjhi Bhagalpur University, has

prayed for a declaration that he is

entitled to get his pension revised in view

of Government Resolution No.820 dated
2

23.9.2009 and also for merger of 50%

Dearness Relief on his basis pension in

view of order passed by this Court in

C.W.J.C. No.3616 of 2010 (Dr. Himanshu

Bhushan Vs. Tilkamanjhi Bhagalpur

University and others) and other connected

writ petitions.

                    In        view         of         the      facts         and

        circumstances,              the        writ       petition     stands

        disposed         of     in        terms       of      order        dated

        3.12.2010        passed        in       C.W.J.C.       No.3616        of

2010 (Dr. Himanshu Bhushan Vs. Tilkamanjhi

Bhagalpur University and others) and other

connected writ petition.

N.H./                               ( Rakesh Kumar,J.)