High Court Jharkhand High Court

Md.Jamrudin Ansari vs Mineral Area Development Autho on 12 October, 2011

Jharkhand High Court
Md.Jamrudin Ansari vs Mineral Area Development Autho on 12 October, 2011
IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
             W.P. (S) No. 4149 of 2010
Md. Jamrudin Ansari          ...     ...     ...     ...     ...     Petitioner
                             Versus
1.

  Mineral   Area   Development   Authority,   through   its 
Chairman­cum­Managing Director, Dhanbad 

2.   The   Secretary,   Mineral   Ara   Development   Authority, 
Dhanbad 
… … … Respondents 
­­­­­­
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
­­­­­
For the Petitioner: Mr. Pankaj Kumr 
For the Respondents: Mr. Bhawesh Kumar 
­­­­­­
th
 04/Dated:    12    October, 2011
   

1) Counsel for the petitioner submitted that petitioner has retired as 
as   Khalasi   on   31.3.2010   and   he   was   employed   with   the 
respondents.

2)   Counsel   for   the   respondents   submitted   that   now   the   detailed 
counter affidavit has been filed and as per para.4 of the counter 
affidavit,   legally   payable   amount   to   the   petitioner   comes   to 
Rs.6,96,230/­, but this amount is not being paid to the petitioner 
because the respondents have no sufficient fund in hand. 

3) In view of this submission, counsel for the petitioner submitted that 
the amount stated in para.4 of the counter affidavit is not a correct 
calculation of the retiral benefits. The said amount is much higher 
than   what   is   calculated   in   para.4   of   the   counter   affidavit.   The 
details   of   the   calculation   has   been   stated   in   para.7   of   the   writ 
petition. Nonetheless, the amount so admitted by the respondents, 
must be paid to the petitioner within a stipulated time and for rest 
of   the   amount,   let   a   direction   be   given   to   respondent   No.1   to 
decide the claim of the present petitioner in accordance with law. 

4) Counsel   for   the   respondents   submitted   that   they   have   no   much 
objection to make payment of the aforesaid amount, but some time 
may   be   given   and   if   there   is   any   further   grievance   left   to   the 
petitioner,   a   representation   may   be   preferred   by   him   within   a 
stipulated   time   which   will   be   decided   by   respondent   No.1   in 
accordance with law. 

­2­

5) In   view   of   this   limited   submission   and   looking   to   para.4   of   the 
counter affidavit, it appears that the respondents have admitted the 
amount   payable   to   the   petitioner   at   Rs.6,96,230/­.   This   amount 
will  be  paid in  six Equal  Monthly Instalments  from  the  date   of 
receipt of a copy of this order by the respondents to the petitioner. 
However, for rest of the  claim, the  petitioner will  file a detailed 
representation   before   respondent   No.1   within   two   weeks   from 
today and upon receipt of the same, respondent No.1 will decide 
rest of the claim of the petitioner within a period of twelve weeks 
thereafter. 

6) With the aforesaid directions and observations, this writ petition is 
disposed of. 

(D. N. Patel, J)
Manoj/cp.2