IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 1642 of 2009
Badri Prasad ... ... Petitioner.
Versus
Central Coalfields Ltd. and others... ... ... Respondents
......
Coram: Hon’ble Mr. Justice D. N. PATEL
……
For the Petitioner : Mr. Ravi Kumar Singh
For the Respondents : M/s Ananda Sen, Deepak Roshan
......
02/ Dated 14th of May, 2009
1. Learned counsel for the petitioner submitted that the
petitioner was serving with the respondents and he retired on 19th
December, 1999 and till today pension has not been paid by the
concerned respondent authority and therefore, a direction may be
given to the concerned respondent authority to treat this writ
petition as representation and decide the same within stipulated
time, after giving an opportunity of being heard to petitioner.
2. I have heard learned counsel for the respondents,
who has submitted that they have no much objection, if a
direction is given to the concerned respondent authority to treat
this writ petition as representation and decide the same, within
stipulated time.
3. Having heard learned counsels for both the sides and
looking to the facts and circumstances of the case, I hereby direct
respondent nos. 4 and 5 to treat this writ petition as
representation including all the prayers made in the petition and
decide the same, in accordance with law, rules, regulations,
policies and enforceable Government orders, applicable to the
petitioner, after giving an adequate opportunity of being heard to
the petitioner or to his representative, as early as possible and
practicable, preferably within a period of sixteen weeks from the
date of receipt of a copy of an order, passed by this Court.
4. It is submitted by the learned counsel for the
respondents that if the petitioner is not a member of Coal Mines
-2-
Pension Scheme, 1998, at present, a notification has been
published for giving above option to become a member of the
Scheme for pension and therefore, let petitioner may approach to
the respondent nos. 4 and 5, who will suitably guide the
petitioner that if he is not a member of the Coal Mines Pension
Scheme, he will have to be a member, thereafter. The petitioner
will give all co-operations in filling of the form etc.
5. In view of the aforesaid directions, this petition
stands disposed of.
(D. N. Patel. J)
VK/