IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P ( S ) No. 2356 of 2006
Sunil Kumar Tiu …. Petitioner
Versus
State of Jharkhand and others … Respondents
Coram : HON’BLE MR. JUSTICE D.G.R. PATNAIK.
For the petitioner (s) : Mr. .K. Sengupta
For the respondents : JC to SC III.
01.04. 2009. Heard.
Learned counsel for the respondent State is present and
confirms that the representation filed by the petitioner claiming release of the
death cum retiral benefits which was payable to the petitioner’s father is yet to
be disposed of by the concerned authorities of the respondents.
It appears from annexure 2 to the writ petition that a
representation was filed by the petitioner annexing therewith requisite
documents including the death certificate of the deceased father of the
petitioner and other particulars. As per the averments made in the writ petition,
the petitioner has not received any response from the respondents.
Considering the statement of the learned counsel for the
respondents that the representation of the petitioner has not been disposed of as
yet, the concerned authorities of the respondents are directed to take
appropriate decision on the petitioner’s claim for payment of death cum retiral
benefits payable on account of the death of the father of the petitioner by passing
a reasoned and speaking order and shall communicate the same to the petitioner
effectively and on considering that the retiral benefits are found payable, then the
respondents shall assess the payable account under each of the relevant heads
and shall release payment of the assessed amount to the petitioner, within a
month from the date of decision on the representation of the petitioner.
With the above observations this application is disposed of.
Let a copy of this order be given to the counsel for the
respondents.
Ambastha/ (D.G.R. Patnaik,J)