In the High Court of Jharkhand at Ranchi
W.P.(S) No.4402 of 2007
Salim Raza and others ............. ......................Petitioners
VERSUS
Jharkhand State Electricity Board and others.... Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioners: Mr. Manish Kumar
For the B.S.E.B :Mr. Manoj Tandon
3. 18.11.08
Learned counsel appearing for the petitioners is permitted to
implead the Secretary, Bihar State Electricity Board, Patna as party –
respondent no.7 in this case.
Heard learned counsel appearing for the petitioners and
learned counsel appearing for the Bihar State Electricity Board.
Learned counsel appearing for the petitioners submits that one Ali
Hasan Hawari while was working as Junior Accounts Clerk in the
Electricity Board, he was made to retire on 12.10.1994 on the ground
that the petitioner has committed forgery in the documents relating to
date of birth and not only that a criminal case was also lodged against
the petitioner in which the petitioner was convicted which order was
challenged before the appellate court and the appellate court set aside
the order of conviction and sentence and acquitted him. Thereafter Ali
Hasan Hawari made prayer for making payment of pension and other
retiral dues, upon which he was asked to submit certain documents
which was submitted before the respondent-authority way back in the
year 2006 but still no decision in the matter of payment of pension and
other retiral benefit has been taken though, in the meantime, Ali Hasan
Hawari died and therefore, in his place, his heirs and legal
representatives have been substituted.
-2-
In view of the submission, this writ application is disposed of with
a direction to the petitioners to file a fresh representation before the
Secretary, Bihar State Electricity Board, respondent no.7 along with
photo copies of this documents which had earlier been asked to be
produced and the respondent no.7 on receipt of the representation shall
be taking decision in the matter of payment of pension and other retiral
dues within a period of four weeks.
With the aforesaid direction/observation, this writ application is
disposed of.
( R.R.Prasad, J.)
ND/