High Court Patna High Court - Orders

Dularchandra Manjhi @ Dularcha vs The State Of Bihar &Amp; Ors on 25 August, 2010

Patna High Court – Orders
Dularchandra Manjhi @ Dularcha vs The State Of Bihar &Amp; Ors on 25 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 LPA No.1309 of 2010
          DULARCHANDRA MANJHI @ DULARCHAND MANJHI SON OF LATE
    BALESHWAR, RESIDENT OF VILLAGE -RAMPUR, P.O.- PUNPUN, P.S. PUNPUN,
    DISTRICT PATNA                                   .......APPELLANT
                                         Versus

           1. THE STATE OF BIHAR , THROUGH THE COMMISSIONER-CUM-
              SECRETARY, URBAN DEVELOPMENT DEPARTMENT, BIHAR
              PATNA
           2. THE COMMISSIONER-CUM-CHIEF EXECUTIVE OFFICER, PATNA
              MUNICIPAL CORPORATION, PATNA
           3. THE   CHIEF   ACCOUNT    OFFICER,       PATNA      MUNICIPAL
              CORPORATION, PATNA
                                                 ..........RESPONDENTS
                                     -----------

3 25-08-2010 Heard the parties.

The writ court has practically granted all the

reliefs to which the appellant was entitled, however, the

appellant is feeling difficulty on account of probable

inordinate delay in grant of arrears of differential salary

amount from the Patna Municipal Corporation because

of the direction of the writ court to the effect that such

arrears should be paid to the appellant after receipt of

requisite fund from the State Government.

It has been pointed out that admittedly the

appellant is son of a deceased employee of the

Corporation who died in harness on 27-1-2006. Learned

counsel for the appellant has placed reliance upon

another order of this court dated 7-4-2010 passed in
2

CWJC no. 3731/2007 in which petitioner was widow of

a deceased employee, and a direction was given to the

Corporation to pay the similar dues within a period of

three months from the date of order.

Mr. Chandrasekhar, learned Senior counsel

appearing for the Patna Municipal Corporation, fairly

submits that in the other case direction was given for

payment within three months without awaiting receipt of

fund from the State Government only because of acute

hardship of a widow. He submits that such order should

not be treated as precedent because normally the

Corporation is in paucity of funds and makes payments

of such dues only on receipt of funds from the State

Government.

In this case also, we find that the appellant is

dependant of a deceased employee who died in harness,

hence, the order under appeal is modified only to the

extent that arrears of differential salary amount shall also

be paid to the appellant within a period of three months.

As disclosed above, this order shall not be

treated as precedent because it is being passed only in
3

view of acute hardship to the appellant.

The appeal stands disposed of.





                              (Shiva Kirti Singh, J.)


BKS/-                         (Hemant Kumar Srivastava, J.)