IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2959 of 2008
Baleshwar Prasad Arun, Son of Late Jai Narayan Prasad, Resident of
Mohalla - Dan Nagar Ward No. 4, P.O. and P.S. - Khagaria, District -
Khagaria..................................................... Petitioner
Versus
1. The State Of Bihar
2. The Accountant General, Bihar, Patna.
3. The Director, Primary Education, Bihar, Patna.
4. The Commissioner, Munger Division, Munger.
5. The Collector, Khagaria.
6. The District Superintendent of Education, Khagaria.
7. The Block Education Extension Officer, Khagaria 2, Khagaria.
8. The Headmaster-cum-Drawing & Disbursing Officer, Arun Middle
School, Khagaria.
9. The Headmaster, Bishwanath Gang, Primary School, Bidyadhar
Khagaria, P.O./P.S. and District - Khagaria.
............. Respondents
----------------------------------
4 20.09.2011 Heard Sri Mrityunjay Kumar, learned counsel for the
petitioner, Sri Shashi Shekhar Prasad Sinha, learned AC to
Government Pleader No. 17, who appears on behalf of Respondent
Nos. 1 & 3 to 8/State and Sri Vivekanand Kunwar, learned counsel
appearing on behalf of Respondent No. 2 /Accountant General,
Bihar, Patna.
The present writ petition was filed in the year 2008 with
a prayer to direct the Respondents to start paying full pension. The
petitioner was earlier provided provisional pension but that was also
stopped. Subsequently, provisional pension was started, and now, on
instruction, Sri Kunwar, learned counsel for the Accountant
General, Bihar, Patna, informs the court that final pension has
already been authorized.
In view of the stand taken by the parties, there is no
need to further keep the matter pending. The writ petition stands
disposed of with a direction to the Respondent / State to take all
2
steps for crediting the amount as per authorization to the account of
the petitioner without any delay and it must be credited within a
period of eight weeks from today. Liberty is granted to the
petitioner, that if still any grievance exists, he may file
representation before Respondent No. 6/District Superintendent of
Education, Khagaria, now changed as District Education Officer,
Khagaria. If such representation is filed, the Respondent No. 6, is
required to examine the same and pass appropriate order in
accordance with law within a period of eight weeks from the date of
filing of such representation. Even in case of refusal, the
Respondent No. 6, is required to pass a speaking order and
communicate the same to the petitioner within eight weeks from the
date of filing of such representation.
With above observation and direction the writ petition
stands disposed of.
( Rakesh Kumar, J.)
Praful