High Court Jharkhand High Court

Zemma Minz vs State Of Jharkhand & Ors. on 28 July, 2011

Jharkhand High Court
Zemma Minz vs State Of Jharkhand & Ors. on 28 July, 2011
              In the High Court of Jharkhand at Ranchi
                     W.P.(S) No.3158 of 2010
              Zemma Minz .....................................Petitioner
                     VERSUS
               State of Jharkhand and others....Respondents
              CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

              For the Petitioner : Mr.Rajeev Kumar
              for the State      : G.P.I
              For the A.G        :Mr. S.Srivastava

8/ 28.7.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State.

Learned counsel appearing for the petitioner submits that the

petitioner’s husband late Philip Minz died in harness while he was holding the post

of Deputy Collector, Simdega on 8.6.2008. Thereafter the petitioner being widow of

the deceased employee put forth the claim of death-cum-retiral benefit which was to

be paid to the deceased employee but the same has still not been paid, though the

petitioner on account of being nominee is entitled to have amount of provident fund

and, therefore, there was no option left with the petitioner but to move to this Court.

However, learned counsel appearing for the State submits that

after the death of the deceased employee, one lady, namely, Getrud Kujur has come

forward to claim herself to be the wife of the deceased employee and, therefore,

payment could neither be made to this petitioner nor Getrud Kujur.

From the submission advanced on behalf of the parties, it does

appear that it is still to be determined as to who is the rightful person to have claim

towards death-cum-retiral dues.

Accordingly, this writ application is disposed of with a direction to

the petitioner to file a fresh representation before the Secretary, Department of

Revenue, Government of Jharkhand, respondent no.2 raising all the grievances

which have been raised in this application including the plea that this petitioner had

been made nominee by the deceased employee for having payment of the G.P.F

within a period of three weeks from today. On receiving such representation, the

claim be decided after hearing the other claimant within a period of eight weeks

thereafter.

( R. R. Prasad, J.)

ND/