IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17055 of 2011
Lakkhichand Ram S/o Late Kalicharan Ram, Resident of Village
Naika Gaon, (G.T. Road), P.S. Sasaram, District Rohtas.
... ... Petitioner.
Versus
1. The Bihar State Road Transport Corporation, Through The
Administrator, Birchand Patel Path, Pariwahan Bhawan, Patna,
Bihar.
2. The Chief of Administration, Bihar State Road Transport
Corporation, Birchand Patel Path, Pariwahan Bhawan, Patna,
Bihar.
3. The Financial Advisor-Cum-Chief Account Officer, Bihar State
Road Transport Corporation, Birchand Patel Path, Pariwahan
Bhawan, Patna, Bihar.
4. The Divisional Manager, Purnia Division, B.S.R.T.C., Purnia.
5. The Divisional Account Officer, Purnia Division, Bihar State
Road Transport Corporation, Purnia.
... ... Respondents.
----------------------------------
3. 13.10.2011. Heard Shri Satya Prakash Sinha,
learned counsel for the petitioner and Smt.
Pushpa Sinha, learned counsel appearing on
behalf of all the respondents/Bihar State
Road Transport Corporation.
The petitioner, who retired with
effect from 31.1.1995 as Senior Foreman from
Purnia Division under the Bihar State Road
Transport Corporation, has prayed for
directing the respondents to clear all his
retiral dues.
Learned counsel for the petitioner
has drawn my attention to Annexure-3 to the
writ petition and submits that as per
Annexure-3, altogether Rs.88,420.46 is still
outstanding. It was submitted that some of
2
the amount were earlier paid. However, till
date, all the retiral dues have not been
cleared. The petitioner has also filed
representation before the authority
concerned. However, till date, no decision
has been taken nor his retiral dues have
been cleared.
After hearing the parties, the court
is of the opinion that writ petition can be
disposed of with liberty to the petitioner
to file a fresh representation before
respondent no.1/Administrator, Bihar State
Road Transport Corporation within a period
of six weeks regarding the claim made in the
present writ petition. If such
representation is filed, the
respondent/Administrator is required to
examine the same and pass appropriate order
in accordance with law within a period of
two months from the date of filing of such
representation. If the
respondent/Administrator considers the claim
of the petitioner as genuine, he is required
to pass order for payment within aforesaid
time. Even in case of refusal, the
respondent/Administrator is required to pass
3
a speaking order and communicate the same to
the petitioner within two months from the
date of filing of such representation.
With above observation and
direction, the writ petition stands disposed
of.
N.H./ ( Rakesh Kumar,J.)