IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10247 of 2010
PRABHA DEVI WIFE OF LATE VISHWANATH
DUBEY RESIDENT OF MOHALLA - GARIB
ASHTHAN, P.S. NAGAR, DISTRICT -
MUZUFFARPUR.
Versus
1. THE STATE OF BIHAR
2. THE COMMISSIONER-CUM-SECRETARY,
ROAD TRANSPORT DEPARTMENT GOVT. OF
BIHAR, PATNA.
3. THE BIHAR STATE ROAD TRANSPORT
CORPORATION THROUGH ITS CHAIRMAN,
PARIWAHAN BHAWAN BIR CHAND PATEL MARG,
PATNA.
4. THE CHAIRMAN, BIHAR STATE ROAD
TRANSPORT CORPORATION, PARIWAHAN
BHAWAN, BIRCHAND PATEL ROAD, PATNA.
5. THE KARYA PRABANDHAK (ADMINISTRATOR)
BIHAR RAJYA PATH PARIWAHAN CORPORATION,
PATNA.
6. THE KARYA PRABANDHAK, REGIONAL
WORKSHOP BELA MUZUFFARPUR, DISTRICT -
MUZUFFARPUR.
7. THE CHIEF ACCOUNTS OFFICER (HEAD
QUARTER) BIHAR STATE ROAD TRANSPORT
CORPORATION, PARIWAHAN BHAWAN, PATNA
-----------
02. 06.07.2010 As prayed for, learned counsel for the petitioner is
permitted to add the Chief Accounts Officer (Head Quarter)
Bihar State Road Transport Corporation, Pariwahan Bhawan,
Patna.
Heard learned counsels for the petitioner, State and
the respondent – Corporation.
The grievance of the petitioner is that her husband
retired on 31st of December 2002 from the post of Driver
under the respondent – Corporation and later on died on 2nd
of March 2008, retiral dues of the petitioner have not been
2
settled as yet despite representation filed by the petitioner as
contained in Annexure- 2.
Learned counsel appearing for the respondent-
Corporation submits that the claims of the petitioner shall be
considered without delay as per law.
In the above circumstances, learned counsel for the
petitioner submits that for expeditious disposal of the pending
claims, petitioner proposes to file fresh representation before
the respondent no. 7.
In such view of the matter, in case such
representation stating details of unpaid claims is filed by the
petitioner within a period of four weeks along with the
certified copy of the present order as also the copy of the
relevant documents, if any, in support of the claim, the above
respondent shall consider the claims of the petitioner as raised
in the representation in accordance with law expeditiously,
preferably within a period of four months on receipt of such
representation.
Upon consideration, if any of the claims or part of the
claims is found not payable, the same shall be informed to the
petitioner with the reasons thereof. The order passed on such
representation shall be communicated to the petitioner by
post under registered cover.
The writ application stands disposed of with the
above observations/directions.
Jagdish/ ( Shailesh Kumar Sinha, J.)