High Court Jharkhand High Court

Ali Imam Hussain vs State Of Jharkhand & Anr on 5 July, 2011

Jharkhand High Court
Ali Imam Hussain vs State Of Jharkhand & Anr on 5 July, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                     W.P. (S) No. 2302 of 2011
      Ali Imam Hussain                               ... ...   Petitioner
                             Versus
      The State of Jharkhand and others              ...  ... Respondents
                             -----
      CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                             -----
      For the Petitioner     : Mr. A.K. Sinha, Advocate
      For the State          : J.C. to S.C.-I
                             -----

2/05.07.2011

Learned counsel for the petitioner prays for and is allowed
to implead the Deputy Commissioner, Khunti as respondent no. 3.

Heard the parties.

Learned counsel appearing for the petitioner submits that
while the petitioner was posted as Copier in the Record Room of
District Collectorate, Ranchi, he got retired on 31.7.2007, but since
then not a single penny towards retiral benefits including pension has
been paid to the petitioner.

A counter affidavit has been filed, wherein it has been
stated that the petitioner got retired from the district of Khunti and as
such, all relevant papers relating to service of the petitioner has been
sent to the office of the Deputy Commissioner, Khunti and that it is the
Deputy Commissioner, Khunti who has to take decision in the matter
of payment of retiral dues to the petitioner.

In view of the facts and circumstances of the case, this writ
application is disposed of with a direction to the petitioner to file a
fresh representation raising all his claims, which have been claimed in
this writ petition, before the Deputy Commissioner, Khunti
(respondent no. 3) along with a copy of this order within three weeks
from today and the respondent no. 3, on receiving the representation,
will be taking decision in the matter of payment of retiral dues to the
petitioner within a period of eight weeks from the date of receipt of
the representation.

(R.R. Prasad, J.)
AKT