IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2319 of 2009
Rameshwar Prasad Singh .... Petitioner
Versus
The State of Jharkhand & ors. .... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Dr. S.N. Pathak, Sr. Advocate,
Mr. G.P. Sinha, Advocate
For the RespondentState : J.C. to G.A.
For Respondent Nos. 2 & 3 : M/s Deepak Roshan, Ratnesh Kr. Rupa Kumari
st
03/Dated: 21 September, 2011
1.
Learned counsel for the petitioner submitted that suffice it will be for
disposal of this writ petition, if a direction is given to respondent no. 3 to treat
this writ petition as a representation and decide the claim of the petitioner for
interest upon arrears of pension, by passing a detailed speaking order, in
accordance with law and within stipulated time, as given by this Court.
2. I have heard learned counsel for the respondents, who has submitted
that they have no much objection, if such a direction is given to respondent
no. 3 to treat this writ petition as a representation and decide the claim of the
petitioner, by passing a detailed speaking order, in accordance with law and
within stipulated time, as given by this Court.
3. In view of these submissions, I hereby direct respondent no. 3 (Regional
Commissioner, Coal Mines Provident Fund, Asansole) to treat this writ petition
as a representation and decide the claim of the petitioner for interest upon
delayed payment of arrears of pension, by passing a detailed speaking order, in
accordance with law, rules, regulations, polices and Government enforceable
orders, applicable to the petitioner, as expeditiously as possible and
practicable, preferably within a period of eight weeks from the date of receipt
of a copy of the order of this Court, after giving an adequate opportunity of
being heard to the petitioner or to his representative.
4. In view of the aforesaid directions, this writ petition is disposed of.
(D.N. Patel, J.)
Ajay