High Court Patna High Court - Orders

Muktinath Mishra vs The State Of Bihar &Amp; Ors on 7 December, 2010

Patna High Court – Orders
Muktinath Mishra vs The State Of Bihar &Amp; Ors on 7 December, 2010
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CWJC No.9737 of 2010

                       Muktinath Mishra, Son of Late Brajendra Nath Mishra, R/o Moh.
                       Budha Nagar, Road No.1, near Jagat Printing Press, Postal Park,
                       Patna                          ---------------------- Petitioner
                                           Versus

                  1.   THE STATE OF BIHAR
                  2.   The Secretary, Human Resources Department, Bihar,Patna
                  3.   The District Magistrate, Patna
                  4.   The District Education Officer, Patna
                  5.   The Principal , Marwari High School, Patna City, Patna
                                                        ------------ Respondents.
                                            -----------

03 07-12-2010 Heard Sri D.K.Tandon, learned counsel for the petitioner

and Sri Hari Shankar Rai, learned A.C. to A.A.G. 2.

The petitioner, who retired from service as Clerk from

Marwari High School, Patna City, Patna City on 30.6.2009, has

approached this Court with a prayer to direct the respondents

concerned to pay his pension, gratuity and computation with interest

over the delayed payment.

It has been submitted by learned counsel for the petitioner

that after retirement, the amount of G.I.C., Leave Encashment and

provident fund have already been paid to the petitioner. However,

the pension, gratuity and computation amount have not been paid on

flimsy ground despite the fact that several months have already

expired. Learned counsel for the petitioner has referred to Annexure-

5 to the petition to show that on the date of his superannuation, as

per direction of Respondent no.5, he has already handed over the

charge to one Smt. Pratibha Devi, which is evident from Annexure-2

to the petition.

Learned counsel for the State is not in a position to
2

dispute Annexures-2 and 5 to the petition. However, the stand has

been taken by learned counsel for the State that even after

retirement, the petitioner has not settled the cash-book and due to

that reason, Respondent no.5 till date has not issued “No objection

Certificate”. This was the reason for non-payment of the aforesaid

amount.

After hearing learned counsel for the parties, the Court is

of the opinion that the retiral dues of the petitioner cannot be

withheld for such a long time on such a flimsy ground. Once the

petitioner has already handed over the charge on the date of his

superannuation, which was accepted by Respondent no.5, i.e. the

Principal, Marwari High School, Patna City, Patna, she may not

raise objection for issuance of “No objection Certificate”, which is

the reason for withholding the other retiral dues of the petitioner;

such as Pension, Graduity and Computation amount from the month

of June, 2009 till date.

Accordingly, the writ petition is disposed of with a

direction to the respondent authorities to take effective steps, so that

the claim of the petitioner for settlement of pension, gratuity amount

as well as computation amount may be decided within a period of

two months from the date of receipt/production of a copy of this

order.

With the above observation and direction, the petition

stands allowed.

NKS/-                                   ( Rakesh Kumar, J.)