High Court Jharkhand High Court

Ruby Naik vs State Of Jharkhand & Ors. on 30 June, 2010

Jharkhand High Court
Ruby Naik vs State Of Jharkhand & Ors. on 30 June, 2010
            In the High Court of Jharkhand at Ranchi
                  W.P.(S) No.7613 of 2006
            Ruby Naik .....................................Petitioner

                   VERSUS

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

            CORAM: HON'BLE MR. JUSTICE R.R.PRASAAD

            For the Petitioner : Mr. A.K.Sahani
            For the State       : Mr.D.K.Dubey, S.C (Mines)
            For the Respondent no.5:Mr.S.Shrivastrava

8 30.6.10

When the case was called out, Mr.S. Shrivastava, learned

counsel appearing for the Accountant General submits that counter

affidavit has been filed wherein it has been stated that after the

service book was made available by the concerned department,

amount of the pension and gratuity have been revised and

accordingly, revised authority slip has been issued, copy of which was

sent to the petitioner to the head of the Department and also the

Treasury Officer and therefore, grievance raised on behalf of the

petitioner has been redressed with.

However, Mr. A.K.Sahani, learned counsel appearing for the

petitioner submits that his client has still not received copy of the

revised authority slip.

In that view of the matter, let a duplicate copy of the revised

authority slip relating to revised pension and gratuity be handed over

to the counsel appearing of the petitioner within a period of one week

so that the same could be communicated to the petitioner for his

needful.

Under the circumstances, the petitioner if approaches before

the Treasury Officer, Khunti with the duplicate copy of the authority

slip, the Treasury Officer will act upon it for doing needful.

With the aforesaid observation, this application is disposed of.

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