IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13774 of 2010
RAM LAGAN SON OF LATE MADHO RESIDENT OF
VILLAGE CHHOTAN BIGHA, P.S. MAGADH
MEDICAL, DISTRICT GAYA.
Versus
1. THE STATE OF BIHAR THROUGH CHIEF
SECRETARY, GOVT. OF BIHAR, PATNA.
2. THE SECRETARY, FINANCE DEPARTMENT,
GOVERNMENT OF BIHAR, PATNA.
3. THE COMMISSIONER, GAYA MUNICIPAL
CORPORATION, GAYA.
4. THE FINANCE OFFICER, GAYA MUNICIPAL
CORPORATION, GAYA.
5. THE ACCOUNT OFFICER, GAYA MUNICIPAL
CORPORATION, GAYA.
-----------
02. 27.08.2010 Heard the parties.
The grievance of the petitioner is that upon his
superannuation on 30th of April 2002 as Fourth Grade
Employee under the respondent – Corporation, no retiral
dues of any nature has been settled and paid till date
despite representation.
In the above circumstances, learned counsel for
the petitioner submits that for expeditious disposal of the
pending claims, petitioner proposes to file a
representation before the respondent no. 3.
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 along with the certified
copy of the present order as also the copy of the relevant
2
documents, if any, in support of the claim, the above
respondent shall consider the claims of the petitioner as
raised in the representation in accordance with law
expeditiously, preferably within a period of four months
on receipt of such representation so that the grievances
of the petitioner could be settled without delay and the
admitted dues could also be paid along with interest
permissible under the rules.
The writ application stands disposed of with the
above observations/directions.
Jagdish/ ( Shailesh Kumar Sinha, J.)