In the High Court of Jharkhand at Ranchi
W.P.(S) No.2206 of 2008
Sita Devi .........................................................Petitioner
VERSUS
Jharkhand State Electricity Board and others................ Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : M/s.R.K.Mishra & D.K.Prasad
For the J.S.E.B : Mr. Mukesh Kumar
5/ 20.7.11
. Heard learned counsel appearing for the petitioner and learned
counsel appearing for the State-Electricity Board.
Learned counsel appearing for the petitioner submits that the
petitioner’s husband, late Naresh Mandal, an employee of Jharkhand State
Electricity Board died on account of electrocution during course of his employment
and therefore, the petitioner, being widow of the deceased employee, put forth her
claim under the Workmen’s Compensation Act and also under the Bihar State
Electricity Board Accident Compensation Scheme,1988 whereby compensation
which was to be paid under the Workmen’s Compensation Act has already been
paid but the compensation towards relief of Rs.1,00,000/- under the Workmen’s
Compensation Scheme and further full pay and allowance as family pension till date
of the retirement of the deceased has not been given to the petitioner, though the
petitioner had made representation before the authority but nothing fruitful came out
and therefore, the petitioner has come to this Court for redressal of her grievances.
In view of the fact that the claim has still not been decided by the
competent authority, this writ application is disposed of with a direction to the
petitioner to file a fresh representation before the Managing Director-cum-Chief
Engineer, Jharkhand State Electricity Board, respondent no.1 raising all her claims
which have been raised in this application along with a copy of this order within a
period of three weeks from today and the respondent no.1 on getting the
representation shall be taking decision in the matter of payment of compensation
towards relief of Rs.1,00,000/- and also full pay and allowance to the petitioner
within a period of eight weeks thereafter.
The amount found payable be paid to the petitioner immediately
thereafter.
( R. R. Prasad, J.)
ND/