High Court Patna High Court - Orders

Mukha Ram vs The Bihar State Elctricity Boa on 15 September, 2011

Patna High Court – Orders
Mukha Ram vs The Bihar State Elctricity Boa on 15 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Civil Writ Jurisdiction Case No.15844 of 2011

                     Mukha Ram , S/O Late Sahdeo Ram, resident of Village- Sumha,
                     P.S. Sasaram, District-Sasaram    --------------Petitioner
                                                Versus

                  1. The Bihar State Electricity Board through the Secretary, Vidyut
                      Bhawan, Bailey Road,Patna
                  2. The General Manager-cum- Chief Engineer, Magadh Electric
                      Supply Area, Gaya
                  3. The Electrical Superintending Engineer, Rohtas at Sasaram
                  4. The Electrical Executive Engineer, Sasaram , District-Rohtas
                  5. Dy. Director of Accounts, the Bihar State Electricity
                      Board,Patna                       -------------------- Respondents.
                                    ----------------------------------

02 15-09-2011 Heard /Sri Siddharth Harsh, learned counsel for the

petitioner and Sri M.P.Jaiswal, learned counsel appearing on behalf

of Respondent/Bihar State Electricity Board.

The petitioner, who retired on 30.09.2010 as Class IV

employee ( Skilled Khalashi) from Electric Supply Division,

Sasaram, Rohtas, has prayed for directing the Respondents to pay

the following dues:

                              (i)     Gratuity
                              (ii)    General Provident Fund
                              (iii)   Arrears of Pension
                              (iv)    Leave Encashment
                              (v)     Arrears of sixth pay revision
                              (vi)    Arrears of over time,

Along with admissible statutory interest.

Learned counsel for the petitioner submits that the

petitioner had approached the authority concerned for the relief

sought for in the present writ petition. However, till date aforesaid

amount has not been cleared nor any decision has been taken by the

authority concerned.

The Court is of the opinion that without keeping the
2

matter pending, the writ petition can be disposed of granting liberty

to the petitioner to file a detailed representation before the

Respondent no.2/ General Manager-cum- Chief Engineer, Magadh

Electric Supply Area, Gaya within a period of six weeks from

today. If such representation is filed by the petitioner regarding the

claim made in the present writ petition, the Respondent no.2 is

required to examine the same and pass appropriate order in

accordance with law within a period of eight weeks from the date

of filing of such representation. If the Respondent no.2 considers

the claim of the petitioner as genuine, he is required to pass order

for clearing the dues within the aforesaid time. Even in case of

refusal, the Respondent no.2 is required to pass speaking order and

communicate the same to the petitioner within eight weeks from

the date of filing of such representation.

It goes without saying that the petitioner shall be entitled

to get admissible statutory interest on delayed payment.

With above observation and direction, the writ petition

stands disposed of.

( Rakesh Kumar, J.)
NKS/-