IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 4331 of 2008
Gulam Sarwar ... ... ... Petitioner
Versus
1. The State of Jharkhand
2. The Deputy Commissioner, Ramgarh
3. The District Superintendent of Education, Ramgarh
4. The District Provident Fund Officer, Ramgarh
5. Gulam Saveri
6. Jamila Begam ... ... ... Respondents
CORAM: HON'BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner : Mr. Sardhu Mahto, Advocate
For the Respondents : J.C. to G.P. III
06/14.09.2011
Heard counsel for the petitioner and also counsel appearing on behalf of the
State.
The instant writ petition is preferred for claiming post retiral benefits and
compassionate appointment on the death of the father of the petitioner Late Gulam
Mustaffa. It is stated that he died in harness on 03.02.2007.
Counsel appearing on behalf of the respondents has unequivocally stated that
the retiral benefits have been paid to the nominee of the petitioner and there is no
such dispute whatsoever. This fact has not been countered on behalf of the
petitioner.
Thus, evidently, the post retiral benefits have been paid and that part of the
grievance stands fulfilled. So far the question of compassionate appointment is
concerned, I am not inclined to pass any order. However, the petitioner may make a
representation before the concerned authorities of the respondents within a period of
three weeks, along with a copy of this order and the respondents on receiving the
same shall decide in accordance with law after taking into consideration all aspects
and facts and circumstances of the case.
With the aforesaid observation/direction, the writ petition stands disposed of.
(Poonam Srivastav, J.)
Manish