IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No.907 of 2011
Raj Mahendra Paswan ... ... Petitioner
Versus
The State of Jharkhand & ors. ... ... Respondents
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. Manoj Tandon, Advocate
For the State : J.C. to G.P.-III.
-----
02/25.07.2011
. Heard learned counsel appearing for the petitioner and learned
counsel appearing for the State.
Learned counsel appearing for the petitioner submits that the
petitioner while working on the post of ‘Assistant Traffic Inspector’ (Stand
Incharge), Ranchi, got retired on 31.05.2010, but the post retiral benefit i.e.
amount to be paid towards CPF, Gratuity, Leave Encashment and other
admitted claim have not been paid to the petitioner, though the petitioner had
made representation before the authority but that did not bear any fruit. That
apart, the petitioner has also not been paid arrears of salary w.e.f. April, 1996
to December, 2004 for which the petitioner time without number, had made
representations before the authority to make payment.
In view of the fact that the claim is still to be determined by the
authority, this writ application is disposed of with a direction to the petitioner to
file a fresh representation along with a copy of this order before the respondent
No.1- Commissioner, Department of Transport, Govt. of Jharkhand, Ranchi,
within a period of three weeks from today. On receipt of such representation,
the respondent No.1 would be taking decision in the matter of payment to be
paid towards CPF, Gratuity, Leave Encashment and also arrears of salary
w.e.f April, 1996 to December, 2004 and also other admitted claim, along with
statutory interest, if any, admissible to the petitioner within a period of eight
weeks thereafter.
(R.R. Prasad, J.)
Ravi/