ORDER
B.P. Das, J.
1. Heard Learned Counsel for the petitioner.
2. The grievance of the petitioner in this writ application is that his pension papers have been withheld by O.P. Nos. 4 and 5 on the allegation, that during his tenure as the Principal of O.P. No. 4’s College, 483 numbers of books were missing from the Library. In the counter affidavit filed by O.P. No. 4, nothing has been indicated as regards to any disciplinary proceeding to have been initiated against the petitioner nor was there to show that any liability has been fixed on him, for the aforesaid alleged lapses. In the absence of any finding to the effect that the petitioner is liable for the alleged lapses, the O.Ps. cannot withhold the pension papers of the petitioner.
3. Accordingly I allow this writ application directing O.P. Nos. 4 and 5 to forward the pension papers of the petitioner to the appropriate authority without any further delay preferably within a period of one month from today.