High Court Jharkhand High Court

Deshbandhani Oraon vs State Of Jharkhand & Ors. on 20 April, 2009

Jharkhand High Court
Deshbandhani Oraon vs State Of Jharkhand & Ors. on 20 April, 2009
IN THE HIGH COURT OF JHARKHAND AT RANCHI

             W.P. (S) No. 7679 of 2006

Desh Bandhani Oraon                       ...            Petitioner
                    Versus
The State of Jharkhand & others           ...            Respondents

              .............
CORAM:        HON'BLE MR. JUSTICE D.N.PATEL
              ------------
For the Petitioner         Mr. Sunil Kumar
For the Respondents        J.C. to G.P-II

             -----------
      7/ Dated: 20th of April, 2009

1. Learned counsel for the petitioner submitted that despite

order passed by this Court dated 21st August, 2006 in W.P. (S) No.

1309 of 2004 and despite the fact that more than one increment has

been given in pay scale to the husband of the present petitioner and

the same has been ignored and lesser amount of pension has been

fixed and, therefore, a suitable direction may be given to the

concerned respondent authorities so that increment or increasing

pay scale of the husband of the petitioner can be revised.

2. Having heard the learned counsel for the respondents and

looking to the facts and circumstances of the case, I hereby direct

the respondent authorities to hear and decide the exact amount of

pension upon considering the increments and increase in pay scale,

which was given to the husband of the present petitioner and also

keeping in mind the order passed by this Court dated 21st August,

2006 in W.P. (S) No. 1309 of 2004 (Annexure-1 to the memo of the

present petition). Petitioner will be at liberty to go for hearing

personally or to be represented by the proper authority or to make

proper representation, over and above, respondent authorities shall

consider this writ petition as a representation. Petitioner is also

directed to prefer additional representation with proper evidences,

if she so chooses, within a period of three weeks from today and
2

concerned respondent authorities shall decide the same keeping in

mind the aforesaid aspect of the matter regarding revision in the

pension, in accordance with law, rules, regulations and policy, so

far applicable to the petitioner within a period of four months upon

receipt of such representation, if filed, otherwise within a period of

four months from the date of receipt of order of this Court.

3. All care shall be taken by the respondent authorities, if

increments and increase in salary have been decided in favour of

the husband of the petitioner, to that extent, all the consequential

benefits will be extended to the widow of the employee i.e. the

present petitioner.

4. The petition is, accordingly, disposed of, in view of the

aforesaid directions.

(D.N. Patel, J.)

Ajay/