High Court Patna High Court - Orders

Sharda Prasad Singh vs The State Of Bihar &Amp; Ors on 22 February, 2011

Patna High Court – Orders
Sharda Prasad Singh vs The State Of Bihar &Amp; Ors on 22 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.3118 of 2011

                     SHARDA PRASAD SINGH, Son of Late Jagdish Singh, resident
                     of Village- Nawadih, P.S. Rupau, District-Nalanda--------Petitioner
                                          Versus

                  1. THE STATE OF BIHAR through the Secretary, Energy
                     Department, Bihar, Patna
                  2. The Central Manager-cum-Chief Engineer, Electrical Supply
                     Region, Bhagalpur
                  3. The Electrical Superintending Engineer, Accounts Officer,
                     Electric Supply Circle, Munger
                  4. The Electrical Executive Engineer, Electric Supply Division,
                     Jamui
                  5. The Bihar State Electricity Board, Bihar,Patna through its
                     Secretary
                  6. The Assistant Electrical Engineer, Electric Supply Sub-
                     Division,Sikandra, District-Jamui     ----------- Respondents.
                                               -----------

02 22-02-2011 Heard Sri Durgesh Nandan, learned counsel for the

petitioner, Sri Ajay Kumar Gautam, learned counsel appearing

on behalf of the Respondent no.2 to 6/ Bihar State Electricity

Board as well as learned A.C. to A.A.G.No.7.

The petitioner, who retired with effect from

31.10.2006 as Head Clerk from the office of Electrical Supply

Sub Division, Sikandra, has made a limited prayer for directing

the Respondents to make payment of gratuity amount as well as

arrears of pension due since 31.11.2006 to 31.7.2007.

With the consent of the parties, the writ petition is

being disposed of with liberty to the petitioner to file a detailed

representation before the Respondent no.2, i.e. the General

Manager-cum-Chief Engineer, Electrical Supply Region,

Bhagalpur within a period of six weeks from today. If such

representation is filed by the petitioner, the Respondent no.2 is
2

directed to take all steps for clearing all the dues of the petitioner

within a period of two months from the date of filing of such

representation. In case of refusal, Respondent no.2 is directed to

pass speaking order within the aforesaid time.

With above observation and direction, the petition

stands disposed of.

NKS/-                                  ( Rakesh Kumar, J.)