High Court Patna High Court - Orders

Sheo Kumari Devi &Amp; Anr vs The State Of Bihar &Amp; Ors on 28 June, 2010

Patna High Court – Orders
Sheo Kumari Devi &Amp; Anr vs The State Of Bihar &Amp; Ors on 28 June, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.3447 of 2006
              1. SHEO KUMARI DEVI WIFE OF LATE JAGANNATH RAM, RESIDENT
                  OF VILLAGE- HARPUR, POST HARPUR, DISTRICT- BHOJPUR
              2. BHAIRONATH PAL, SON OF LATE JAGNNATH RAM, RESIDENT OF
                  VILLAGE HARPUR, POST- HARPUR, DISTRICT- BHOJPUR
                                            Versus
              1. THE STATE OF BIHAR THROUGH CHIEF SECRETARY HAVING HIS
                  OFFICE IN OLD SECRETARIAT, P.S.SACHIVALAYA, DISTRICT- PATNA
              2. FINANCE COMMISSIONER, FINANCE DEPARTMENT, HAVING HIS
                  OFFICE IN OLD SECRETARIAT, P.S.SACHIVALAYA, DISTRICT- PATNA
              3. SECRETARY, PRIMARY EDUCATION, GOVT. OF BIHAR, PATNA
              4. DIRECTOR, PROVIDENT FUND, PANT BHAWAN, BIHAR, PATNA
              5. DISTRICT PROVIDENT FUND OFFICER, BHOJPUR, ARRAH
              6. TREASURY OFFICER, BHOJPUR AT ARRAH
              7. TREASURY OFFICER, BUXAR
              8. DISTRICT SUPERINTENDENT OF EDUCATION, BHOJPUR
              9. DISTRICT SUPERINTENDENT OF EDUCATION, BUXAR
              10. HEAD MASTER, UCHHA PRATHMIK VIDALAYA, RATHAA CIRCLE,
                  BRAHMAPUR, DISTRICT- BHOJPUR
              11. ACCOUNTANT GENERAL, VIRCHAND PATEL PATH, BIHAR, PATNA
                                          -----------

FOR THE PETITIONER : MR RUPAK KUMAR, ADVOCATE
FOR THE STATE : MR. BHASKAR SHANKAR, AC TO GPXII

3 28.06.2010 Heard learned counsels for the petitioner, the State and

the Accountant General.

A counter affidavit has been filed on behalf of the

respondent no.9 copy of which has been served on the counsel for

the petitioner today in Court.

The grievance of the petitioner is that the present writ

application was filed by the petitioner no.1 who is widow of the

deceased employee and the petitioner no.2 being the son for

payment of the death-cum-retiral dues of the deceased employee

who died in harness while working on the post of Teacher.

It is submitted that except some part payment of group

insurance no other death-cum-retiral dues including the pension

has been sanctioned and paid. Petitioners are poor persons

although approached the authorities all the time, but it did not

result anything in their favour. From the statements made in the

counter affidavit as also the letters annexed to the counter
-2-

affidavit as Annexures-A & B it appears that the matter with

regard to settling the claim are under consideration by the

authorities and the petitioners were directed by the respondent-

District Superintendent of Education, Buxar as per the letter

dated 21st April, 2010 (Annexure-B) for approaching him in

person and furnishing the required information as mentioned in

the letter. Learned counsel for the petitioner further submits that

pursuant to the above letter petitioners have already submitted

the necessary information.

Notwithstanding the above, for expeditious disposal of

the claims, petitioners propose to present themselves in person

again and file their pending claims by way of a representation

within a period of three weeks stating details of the unpaid claims

as also copy of the relevant documents, if any, in support of their

claim available with the petitioners.

The respondent no.9, the District Superintendent of

Education, Buxar on receipt of the representation and on

presentation of the petitioners in person shall get the necessary

formalities completed by the widow and thereafter expedite the

sanction for payment of the retiral dues including the family

pension expeditiously preferably within a period of four months

on receipt of such representation and the admissible payment

shall be made thereafter with interest permissible under the rules.

The writ application stands disposed of with the above

observations/directions.

Manish/-                                 ( Shailesh Kumar Sinha,J.)