High Court Jharkhand High Court

Rukmini Devi vs State Of Jharkhand & Anr. on 14 September, 2009

Jharkhand High Court
Rukmini Devi vs State Of Jharkhand & Anr. on 14 September, 2009
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      Cont. Case (Civil) No. 77 of 2008

                 Rukmini Devi ......     .....   ....... ...... Petitioner
                                     --Versus--
                 State of Jharkhand & Anr.   ..... ...... Opposite Parties
                                     ....
       CORAM:    THE HON'BLE MR. JUSTICE AMARESHWAR SAHAY

                 For the Petitioner          :      Mr. Niranjan Singh
                 For the State               :      G.P. III
                 For O.P. No.2               :      Mr. Aparesh Kr. Singh


       04/ 14.09.2009

Heard.

By order dated 1.11.2007 passed in W.P.(S) 1915 of 2007, the
petitioner was directed to file representation stating about her claim in detail
along with supporting documents, if any, and the respondent-Mineral Area
Development Authority (MADA) was directed to consider the claim of the
petitioner and pass appropriate order in accordance with law regarding
payment of the entire death-cum-retiral benefits of her late husband within
a period of 8 weeks.

By filing this application, the petitioner has prayed for initiation of
proceeding for contempt against the respondent-Opposite party for non
compliance of the order and direction of this Court in the aforesaid writ
petition.

A show cause has been filed on behalf of the Opposite party No.2, in
which, in paragraph No.6, it is stated that the death-cum-retiral benefits of
the petitioner’s husband was calculated by the Office of the M.A.D.A., and a
sum of Rs.5,43,497/- towards Group Insurance, gratuity, provident fund,
arrears of pay and earn leave encashment etc. were made ready to be
handed over to the petitioner by four cheques, and therefore, the order and
direction has already been complied with.

Mr. Bhavesh Kumar, learned counsel appearing for the respondent-
M.A.D.A. states that all the cheques of the aforesaid amount have already
been handed over to the petitioner, who received on 15.12.2008.

The counsel for the petitioner states that he has no instruction in the

matter.

In view of the above fact stated on behalf of the respondent, the
proceeding for contempt is dropped. However, liberty is given to the petitioner
that if she has left with any other grievance, she may file a representation
before the appropriate authority for redressal of her grievance.

(AMARESHWAR SAHAY, J.)
SI/-