IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2820 of 2011
Vidhya Nand Sharma ... ... Petitioner
Versus
Mineral Area Development Authority (MADA),
Dhanbad and others ... ... Respondents
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. Rajesh Kumar, Advocate
For the MADA : Mr. Bhawesh Kumar, Advocate
-----
2/05.07.2011
Heard the parties.
Learned counsel appearing for the petitioner submits that
the petitioner got retired on 31.7.2010 from the post of Meter Reader
while posted in Water Supply Sub Division, Jharia, a unit of Mineral
Area Development Authority (MADA), Dhanbad but not a single penny
towards retiral benefits i.e. arrears of salary, gratuity, provident fund,
group insurance, leave encashment etc. has been paid to the petitioner
though the petitioner in this respect has made several representation
before the Authority, but the Authority did not care to look to the
miseries of 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, including the statutory interest, before the
Managing Director, MADA (respondent no. 1) along with a copy of this
order within three weeks from today and the respondent no. 1, on
receiving the representation, shall be taking a decision in respect of
payment of retiral dues of the petitioner within a period of eight weeks
from the date of receipt of the representation.
(R.R. Prasad, J.)
AKT