Allahabad High Court High Court

Manju Devi vs State Of U.P. And Others on 10 May, 2010

Allahabad High Court
Manju Devi vs State Of U.P. And Others on 10 May, 2010
Court No. - 26

Case :- WRIT - A No. - 25138 of 2010

Petitioner :- Manju Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Pramod Kr. Singh
Respondent Counsel :- C. S. C.,Somil Srivastava

Hon'ble Amreshwar Pratap Sahi,J.

Heard Smt. Anita Tripathi learned counsel for the petitioner and Sri
Somil Srivastava learend counsel for the respondent L.I.C.

The petitioner has come up before this Court complaining of non
payment of group insurance and gratuity to the petitioner.

Learned counsel for the respondents contends that the amount has
been released and the cheque has been dispatched to the respondent
bank for being paid to the petitioner.

The petitioner may approach respondent no. 2 who shall ensure that the
payments which have already been released should be paid over and
further pass an appropriate order with regard to release of any balance
payment which the petitioner may claim in his representation to be filed
along with a certified copy of this order before the respondent no. 2. The
order may be passed within eight weeks from the date of production of a
certified copy of this order before him.

The writ petition is disposed.

Order Date :- 10.5.2010
Sahu