High Court Jharkhand High Court

Sheela Verma @ Sheela Kumari V vs State Of Jharkhand & Ors on 20 April, 2009

Jharkhand High Court
Sheela Verma @ Sheela Kumari V vs State Of Jharkhand & Ors on 20 April, 2009
        IN THE HIGH COURT OF JHARKHAND AT RANCHI

                      W.P. (S) No. 3105 of 2003

        Sheela Verma @ Sheela Kumari Verma           ...            Petitioner
                            Versus
        The State of Jharkhand & others              ...            Respondents

                      .............
        CORAM:        HON'BLE MR. JUSTICE D.N.PATEL
                      ------------
        For the Petitioner         Mr. Ranjan Kumar Singh
        For the State              Mr. M. Jalisur Rahman, J.C. to G.P.-III

                      -----------
               5/ Dated: 20th of April, 2009

1. Learned counsel appearing on behalf of petitioner submitted
that suffice it will be for disposal of the writ petition, if a direction
is given to the concerned respondent authorities to hear the
petitioner and decide the representation, which she has already
been preferred by letter dated 30th March, 2009, whereby the
amount of retirement benefits has not been paid. There is some
mistake in calculation and, therefore, a direction may be given to
the concerned respondent authorities for correct calculation and for
payment of retirement benefits to the petitioner.

2. I have heard learned counsel for the State, who has
submitted that, as such, there is no mistake. Nonetheless, the
representation, preferred by the petitioner will be decided, in
accordance with law.

3. In view of these submissions, and as the petitioner is
restricting not to invite order on merits and only representation is
to be decided by the respondent authorities, I hereby direct
concerned respondent authorities to hear the petitioner and decide
the representation, preferred by the petitioner vide letter dated 30th
March, 2009, as expeditiously as possible and practicable,
preferably within a period of four months from the date of receipt
of order of this Court.

4. The petition is, accordingly, disposed of.

(D.N. Patel, J.)

Ajay/