IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) NO.4184 OF 2011
Ashok Kumar .......................................Petitioner
VERSUS
State of Jharkhand and others...................Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : M/s.M.M.Pan & K.N.Sahay
For the State : J.C. to G.P.III.
For the Accountant General : Mr.Suresh Kumar, S.C.
3/ 29.7.11
: Heard learned counsel appearing for the petitioner and learned counsel
appearing for the State.
Learned counsel appearing for the petitioner submits that the petitioner
got retired on 31.8.2008 while working on the post of Assistant Teacher, Bharat
Sewashram Sangha Pranavananda Vidya Mandir, High School, Sonari, Jamshedpur
but the petitioner has not been paid pension and gratuity as yet, though he had made
representation in this regard before the authority upon which even the pension papers
have been forwarded by the school authority to the District Education Officer,
Jamshedpur but the District Education Officer, Jamshedpur has not passed any order
relating to payment of pension and gratuity to the petitioner.
In view of the facts and circumstances, this writ application is disposed
of with a direction to the petitioner to file a fresh representation raising all the claims
along with a copy of this order before the District Education Officer, Jamshedpur,
respondent no.3 within a period of two weeks from today so that needful be done in
the matter of payment of gratuity and pension on the revised scale and also statutory
interest within a period of eight weeks thereafter.
( R.R.Prasad, J.)
Ravi/