High Court Jharkhand High Court

Tijan Ram Yadav vs State Of Jharkhand & Ors on 29 August, 2011

Jharkhand High Court
Tijan Ram Yadav vs State Of Jharkhand & Ors on 29 August, 2011
                   W.P.(S) No. 4990 of 2011
            Tijan Ram Yadav ..................................Petitioner

                            VERSUS

            State of Jharkhand and others...............Respondents

            For the Petitioner       : Mr.N.K.Prasad
            For the State            : G.P.III

            CORAM: Hon'ble Mr. Justice R.R. Prasad

      2/ 29.8.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State.

Learned counsel appearing for the petitioner submits that the

petitioner got retired from the post of Assistant Teacher on 31.12.2004 from

Nagar Sanskari School, Sisai, Gumla. After the petitioner got retired, all the

retiral dues were paid but certain pre-retiral dues such as, arrear of pay,

detail of which has been given in paragraph 3 amounting to Rs.2,12,329/-

has not been paid, though the Headmaster of this school had written at

several occasions to the District Superintendent of Education, Gumla to

release the fund so that payment be made to the petitioner but the District

Superintendent of Education never cared to do needful in the matter.

However, learned counsel appearing for the State submits that

so far the submission relating to admitted claim is concerned, the claim has

been admitted by the Headmaster of the school and not by other authority.

Having heard learned counsel appearing for the parties, it

does appear that a sum of Rs.2,12,329/- accrued on account of arrears of

salary for the period from 1989-90, 1991-98, 1998-99, 1999-2000,

2000-2001 has not been paid to the petitioner which claim of the petitioner

seems to have been admitted by the Headmaster of the School.

Accordingly, this writ application is disposed of directing the District

Superintendent of Education, Gumla respondent no.3 to do needful in that

matter for making the fund available within a period of three months so that

payment of the admitted amount be made to the petitioner immediately

thereafter.

ND/                                                                    (R.R.Prasad, J.)