High Court Patna High Court - Orders

Prabhu Lal Rai vs The State Of Bihar &Amp; Ors on 9 November, 2010

Patna High Court – Orders
Prabhu Lal Rai vs The State Of Bihar &Amp; Ors on 9 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.18454 of 2010

                   PRABHU LAL RAI SON OF LATE MEWA LAL RAI
                   RESIDENT OF VILLAGE HARSINGPUR LAUTAN
                   P.O.   MURAUL,   P.S.  SAKRA   DISTRICT
                   MUZUFFARPUR.

                   Versus

                   1. THE STATE OF BIHAR
                   2. THE DIRECTOR INDUSTRY DEPARTMENT
                   GOVERNMENT OF BIHAR, PATNA.
                   3. THE SUPERINTENDENT     ADARSH KASTHA
                   KARAMSHALA AND LAUH KARAMSHALA PUSA
                   ROAD, SAMASTIPUR.
                   4. THE DISTRICT PROVIDENT FUND OFFICER,
                   SAMASTIPUR.
                   5.   THE  ACCOUNTANT   GENERAL,  BIHAR,
                   PATNA.
                                 -----------

02. 09.11.2010 Heard learned counsels for the petitioner, State as

also the Accountant General.

The grievance of the petitioner is with regard to

the revision of pension on account of revision of pay scale

with effect from 1.1.1996. The monetary benefit of which is

admissible with effect from 01.01.1997.

Learned counsel appearing for the respondent-

State submits that the claims of the petitioner shall be

considered without delay as per law.

In the above circumstances, learned counsel for

the petitioner submits that for expeditious disposal of the

pending claims as highlighted in this writ application,

petitioner proposes to file a representation before the

respondent no. 3 with a copy to respondent nos. 2 and 5.

In view of the above, in case such representation

stating details of unpaid claims is filed by the petitioner

within a period of four weeks from today along with the
certified copy of the present order as also the copy of the

relevant documents, if any, in support of the claim, the

grievances of the petitioner raised in the representation

shall be considered in accordance with law expeditiously

preferably within a period of four months on receipt of

such representation so that the grievances of the petitioner

may be settled to enable the petitioner to receive the

pensionary benefits on the revised scale.

The writ application stands disposed of with the

above observations/directions.

Jagdish/-                  ( Shailesh Kumar Sinha,J.)