High Court Jharkhand High Court

Amir Aalam vs Mineral Area Development Autho on 19 August, 2011

Jharkhand High Court
Amir Aalam vs Mineral Area Development Autho on 19 August, 2011
         In the High Court of Jharkhand at Ranchi

                  W.P.(S) No. 4628 of 2011

         Amir Aalam.............................................................Petitioner

                  VERSUS

         Mineral Area Development Authority and others ......Respondents

         CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

         For the Petitioner : Mr. Jitendra ripathi
         For the MADA       :Mr.Bhawesh Kumar

  2/ 19.8.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the MADA.

Learned counsel appearing for the petitioner submits that the

petitioner while was posted as Khalasi in Water Supply Division, Tetulmari,

Dhanbad got retired on 31.3.2011 but not a single farthing towards post retiral

benefits has been paid to the petitioner though the petitioner had made

representation before the Managing Director, Mineral Area Development

Authority in this regard but when nothing was done, the petitioner has moved to

this Court.

Since the decision is still tobe taken by the competent authority in

the matter relating to payment of post retiral benefit to the petitioner, this writ

application is disposed of directing to the petitioner to file a fresh representation

putting forth all the claims which have been raised in this writ application along

with a copy of this order before the Managing Director, Mineral Area

Development Authority, respondent no.1 within a period of three weeks from

today. On receiving such representation, the respondent no.1 shall be taking

decision in the matter relating to payment of post retiral dues to the petitioner

within a period of eight weeks thereafter.

( R. R. Prasad, J.)

ND/