IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4142 of 2011
RAM ASHIS PRASAD, S/O LATE RAM BHAJAN PRASAD, RESIDENT OF
VILLAGE SHERULLAHPUR (NANDGAON), P.S. SHASHTRINAGAR, TOWN
& DISTRICT PATNA-800 023.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY, WELFARE
DEPARTMENT, NEW SECRETARIAT, GOVT. OF BIHAR, PATNA.
2. THE SECRETARY, WELFARE DEPARTMENT, NEW SECRETARIAT, GOVT.
OF BIHAR, PATNA.
3. THE DIRECTOR, DIRECTORATE OF HEALTH, NEW SECRETARIAT,
GOVT. OF BIHAR, PATNA.
4. THE PRINCIPAL SECRETARY, HEALTH DEPARTMENT, NEW
SECRETARIAT, GOVT. OF BIHAR, PATNA.
5. THE SECRETARY, STATE TECHNICAL EDUCATION COUNCIL, BIHAR,
PATNA.
6. THE DIRECTOR, PROVIDENT FUND, PANT BHAWAN, JAWAHAR LAL
NEHRU MARG, PATNA.
7. THE DISTRICT PROVIDENT FUND OFFICER, BIHAR, PATNA.
8. THE ACCOUNTANT GENERAL, BIHAR, BIR CHAND PATEL PATH, R-
BLOCK,PATNA.
... ... RESPONDENTS.
-----------
2. 7.3.2011. Heard Shri Dhananjay Kumar, learned
counsel for the petitioenr and Shri Shashi
Shekhar, learned A.C. to S.C.9.
The petitioner, who retired with
effect from 31.1.2009 as Assistant from the
department of Health, has prayed for
directing the respondents for making
payment of all his retiral dues. It has
been stated that save and except payment of
the amount of Group Insurance, nothing has
been paid to the petitioner. It was
submitted by learned counsel for the
petitioner that petitioner has filed
2
representation before respondent
no.4/Principal Secretary, Health
Department, however, no decision has been
taken till date.
With the consent of parties, the
writ petition is being disposed of with
liberty to the petitioner to file a fresh
representation before respondent no.4
within a period of six weeks from today. If
such representation is filed, the
respondent no.4 is directed to examine the
same and pass appropriate order in
accordance with law redressing all the
grievances of the petitioner within a
period of three months from the date of
filing of such representation. It is
directed that in the meanwhile, all the
respondents including respondent no.4 shall
take all steps for clearing all the
admitted dues. In case of refusal, the
respondent no.4 is directed to pass a
speaking order within three months from the
date of filing of such representation. It
is made clear that petitioner shall be
entitled to get admitted interest on
delayed payment. After issuance of sanction
3
by respondent/State, the respondent
no.8/Accountant General is required to
issue authority letter within a period of
one month from the date of receipt of
sanction from the respondent/State.
With the aforesaid observation and
direction, the petition stands disposed of.
N.H./ ( Rakesh Kumar,J.)