High Court Jharkhand High Court

Shravan Kumar Choudhary vs Jharkhand State Electricity … on 7 February, 2006

Jharkhand High Court
Shravan Kumar Choudhary vs Jharkhand State Electricity … on 7 February, 2006
Equivalent citations: 2006 (2) JCR 387 Jhr
Author: N Tiwari
Bench: N Tiwari


ORDER

N.N. Tiwari, J.

1. In this writ application the petitioner has prayed for a direction to the respondents to pay his retirement benefits including pension, gratuity, G.P.F. earned leave encashment, arrears of annual increment and other benefits.

2. It has been stated that the Pension Payment Order has been issued as far back as on 5.5.2003 fixing the petitioner’s pension and the G.P.F. amount has been sanction by letter dated 8.9.2004. Similarly his leave encashment has been sanctioned by Letter No. 14.4.05 and the other dues have also been admitted by the respondents. But in spite of the same, the payment has not be made to the petitioner. The petitioner has also filed representation dated 3.11.2004 before the General Manager-cum-Chief Engineer, Dhanbad Electricity Supply Circle, Dhanbad, but the same has also not been heeded upon.

3. Learned counsel appearing on behalf of the respondents submitted that the amount has been sanctioned and the same will be paid to the petitioner and his representation shall be disposed of shortly.

4. Considering the submissions made by the learned counsel for the parties, this writ application is being disposed of at this stage directing the General Manager-cum-Chief Engineer, Dhanbad Electricity Supply Circle-respondent No. 4 to look into the petitioner’s representation and pass order in accordance with law within a period of four weeks from the date of receipt/production of a copy of this order. If the amounts, as submitted by the learned counsel for the respondents’ have already been sanctioned, the same must be paid to the petitioner along with other admitted dues within a further period of one month. If any claim of the petitioner is disputed, the said respondent shall pass a reasoned order in accordance with law communicating the same to the petitioner.

5. If the amount(s) of the admitted retirement benefits is not paid to the petitioner within the period aforesaid, the petitioner shall be entitled to get compensatory interest @ 5% per annum over and above the statutory interest from the dated he retired till the date of actual payment of the amount(s).