IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19752 of 2010
URMILA PATHAK WIFE OF LATE DWARIKA PATHAK, RESIDENT OF VILLAGE
KAPASIA, P.S. KOCHAS, DISTRICT ROHTAS.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR
2. THE CHIEF SECRETARY CUM COMMISSIONER, BUILDI9NG AND
CONSTRUCTION DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
3. THE PRINCIPAL SECRETARY, PUBLIC WORKS DEPARTMENT, BIHAR
PATNA.
4. THE PRINCIPAL SECRETARY, BUILDING AND CONSTRUCTION
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
5. THE ADDITIONAL SECRETARY, BUILDING AND CONSTRUCTION
DEPARTMENT, GOVERNMENT OF BIHAR, BISHWSARAIA BHAWAN, PATNA.
6. THE ENGINEER IN CHIEF, BUILDING AND CONSTRUCTION
DEPARTMENT, GOVERNMENT OF BIHAR, BISHWSARIA BHAWAN, PATNA.
7. THE CHIEF ENGINEER,(SOUTH), BUILDING AND CONSTRUCTION
DEPARTMENT, BIHAR, PATNA.
8. THE SUPERINTENDING ENGINEER, BUILDING NIRUPAN CIRCLE 1,
BUILDING CONSTRUCTION DEPARTMENT, PATNA.
9. THE EXECUTIVE ENGINEER, BUILDING DIVISION, ARA.
... ... RESPONDENTS.
-----------
2. 8.12.2010. The petitioner’s husband died on
6.7.2010, while he was posted as Assistant
Engineer in the Building Construction
Department, Government of Bihar. She has
prayed for directing the respondent-
authorities to settle entire retiral dues
such as Family Pension, Gratuity, Leave
Encashment, payment of arrears of D.A.,
G.P.F. amount etc. It has been stated that
even after expiry of more than five months,
no step has been taken by the respondents to
redress the grievances. It has been submitted
by learned counsel for the petitioner that
2
even provisional pension has not been fixed.
With the consent of the parties, the
writ petition is being disposed of with a
direction to the respondents to redress the
grievances of the petitioner within a period
of eight weeks from the date of
receipt/production of a copy of this order.
The respondents may take step for sanctioning
provisional pension within a period two weeks
from the date of production of a copy of this
order.
With above observation and direction,
the petition stands disposed of.
( Rakesh Kumar,J.)
N.H./