High Court Jharkhand High Court

Lakshmi Ram vs Binoba Bhabe University & Ors on 16 August, 2011

Jharkhand High Court
Lakshmi Ram vs Binoba Bhabe University & Ors on 16 August, 2011
             In the High Court of Jharkhand at Ranchi
                     W.P.(S) No.4696 of 2011

           Lakshmi Ram .............................................................Petitioner

                                VERSUS

             Binoba Bhabe University through its
             Vice Chancellor and others......................Respondents

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

             For the Petitioner           : Mr. S.K.Murtty
             For the University           :Mr. S.Choudhary

2/16.8.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the University.

Learned counsel appearing for the petitioner submits that the

petitioner’s wife late Meena Devi while was working as Maid Servant at

R.K.Mahila College,Giridih died in harness on 19.7.2006. Thereupon the

amounts payable towards G.P.F and provisional pension were paid to the

petitioner, the husband of the deceased employee but the payments towards

gratuity, leave encashment etc. were not made, though the petitioner in this

respect had made representation before the authority of the University but it

did not bear any result and hence, the petitioner has moved to this Court for

redressal of his grievances.

Having heard learned counsel appearing for the parties, it does

appear that the death-cum-retiral dues which the petitioner is entitled to get

are still to be determined by the authority of the University and therefore, this

writ application is disposed of with a direction to the petitioner to file a fresh

representation before the Registrar, Binoba Bhabe University, Hazaribagh

respondent no.2 putting forth all the claims which have been raised in this writ

application along with a copy of this order within a period of three weeks from

today. On receiving such representation, respondent no.2 shall be taking

decision relating to the claims of the petitioner within a period of eight weeks

thereafter.

On such determination, the amount found payable to the

petitioner be paid to him immediately thereafter.

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