In the High Court of Jharkhand at Ranchi
W.P.(S) No.2620 of 2011
Ram Bilash Sharma ......................................Petitioner
VERSUS
Jharkhand State Electricity Board and others. Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr.Rajiv Ranjan
For the J.S.E.B :Mr. Mukesh Kumar Sinha
2/ 19.7.11
. Heard learned counsel appearing for the petitioner and learned
counsel appearing for the State Electricity Board.
Learned counsel appearing for the petitioner submits that the
petitioner got retired from the post of Bill Clerk while posted in the office of Electrical
Executive Engineer, Electrical Supply Division, Seraikella on 30.11.2006. Thereupon
the petitioner’s pension was fixed and that apart, the amount towards G.P.F and
group insurance have also been paid but the following retiral dues have not been
paid.
1. Payment of gratuity
2. Fixation of pay on the revised scale for the purposes of
finalization of pension since the pay of the petitioner was
fixed at Rs.9040/- which is again on the basis of unrevised
scale.
3. Finalization of the pension of the petitioner on the revised
scale.
4. Arrears of pay in view of he revised pay made effect from
1.1.2006 upto date of retirement, I.e November, 2006.
5. Arrears of leave encashment on the basis of revised scale.
6. The statutory as well as penal interest on the above.
Learned counsel further submits that representation in this
respect had been made before the authority concerned but the authority has not
taken any decision with respect to the claim of the petitioner.
In view of the facts that the claims are still tobe decided by the
authority, this writ application is disposed of with a direction to the petitioner to file a
fresh representation before the Joint Secretary (III), Jharkhand State Electricity
Board, Ranchi, respondent no.2 raising all his grievances which have been raised in
this application along with a copy of this order within a period of three weeks from
today and the respondent no.2 on getting the representation shall be taking decision
in the matter of payment of retiral dues as also the statutory interest as claimed by
the petitioner within a period of eight weeks thereafter. At the same time, needful be
done in thematter of fixation of final pension.
Amount found payable be paid to the petitioner immediately
thereafter.
( R.R.Prasad, J.)
ND/