High Court Jharkhand High Court

Subhash Chandra Singh vs State Of Jharkhand & Ors on 29 August, 2011

Jharkhand High Court
Subhash Chandra Singh vs State Of Jharkhand & Ors on 29 August, 2011
In the High Court of Jharkhand at Ranchi

                    W.P.(S) No.4959 of 2011

            Subhash Chandra Singh ................................Petitioner

                           VERSUS

            State of Jharkhand and others..................Respondents

            CORAM: Hon'ble Mr. Justice R.R. Prasad

            For the Petitioner      : Mr.M.M.Pan
            For the State           : J.C to Sr.S.C.II

      2/ 29.8.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State.

Learned counsel appearing for the petitioner submits that the

petitioner got retired on 31.8.2008 from the post of Assistant Teacher, Guru

Nanak HighSchool, Sakchi, Jamshedpur but the petitioner has not been

paid pension and gratuity as yet, though he had made representation in this

regard before the authority upon which even the pension papers have been

forwarded by the school authority to the District Education Officer,

Jamshedpur but the District Education Officer, Jamshedpur has not passed

any order relating to payment of pension and gratuity to the petitioner.

In view of the facts and circumstances, this writ application is

disposed of directing the petitioner to file a fresh representation raising all

the claims which have been raised in this writ application along with a copy

of this order before the District Education Officer, Jamshedpur, respondent

no.3 within a period of two weeks from today so that needful be done in the

matter of payment of gratuity and pension on the revised scale and also

statutory interest within a period of eight weeks thereafter.

(R.R.Prasad, J.)
ND/