IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10109 of 2010
SRI BASANT KUMAR, S/O SRI BHAGWAN SINGH,
R/O SHEKHPURA BIND TOLI, P.O.VETERINARY
COLLEGE, DISTT-PATNA-800014.
---Petitioner
Versus
1. THE BIHAR STATE CO-OPERATIVE LAND
DEVELOPMENT BANK LTD.,PATNA-800001,
THROUGH ITS MANAGING DIRECTOR.
2. THE MANAGING DIRECTOR, BIHAR STATE CO-
OPERATIVE LAND DEVELOPMENT BANK LTD.,
PATNA.
---Respondents
-----------
2. 5.7.2010 Heard learned counsel for the petitioner and the
respondent-Bank.
The grievance of the petitioner is that upon his
voluntary retirement on 29th of January, 2007, all his retiral dues have
not been settled even though the Bank has sanctioned for payment of
the gratuity and the amount of leave encashment. Besides the above,
although the arrears of salary have been sanctioned, but the same has
not been paid till date.
Learned counsel appearing for the respondent-Bank
submits that the grievances of the petitioner shall be considered by the
Bank as per the extant rules.
In the above circumstances, learned counsel for the
petitioner submits that although the petitioner had represented his
grievances earlier by filing a representation, however, for expeditious
disposal of his unpaid claims as highlighted in this writ application,
the petitioner proposes to file a fresh representation before the
Managing Director, Bihar State Co-operative Land Development
Bank Ltd., Patna (respondent no.2). In case such a representation is
2
filed stating the details of his unpaid claims as also enclosing the copy
of the relevant documents, if any, in support of such claims along with
the certified copy of the present order within a period of four weeks,
the grievances of the petitioner with regard to the payment of retiral
dues as raised in his representation be considered in accordance with
law expeditiously, preferably within a period of four months on
receipt of such representation, so that the grievances of the petitioner
may be settled and the admitted retiral dues may also be paid with
statutory interest permissible under the rules without further delay.
However, with regard to the other claims, the same may also be
considered as per the policy decision of the Bank and the payments be
made in terms thereof.
The writ application stands disposed of with the above
observations/directions.
PNM (Shailesh Kumar Sinha, J.)