IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 4977 of 2011
Shanti Devi ... ... Petitioner
Versus
The State of Jharkhand and others ... ... Respondents
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. S.N. Das, Advocate
For the State : J.C. to G.P.-III
For the Corporation : Mr. Indrajit Sinha, Advocate
-----
2/05.09.2011
Heard the parties.
Learned counsel appearing for the petitioner submits that
the petitioner while working as Safai Sewika in Sindri Anchal,
Dhanbad Municipal Corporation, Dhanbad got retired on 31.3.2007,
but not a single penny towards post retiral benefits has been paid to
the petitioner though she in this respect had made several
representation before the Authority, but the Authority did not take any
decision in the matter relating to the payment of post retiral dues to
the petitioner. That apart, certain dues towards pre-retiral benefits
are also there to be paid which have also not been paid to the
petitioner.
Since the claims are still to be determined by the
Authority, this writ application is disposed of directing the petitioner
to file a fresh representation, putting forth all the claims, which have
been raised in this writ petition, before the Chief Executive Officer,
Dhanbad Municipal Corporation, Dhanbad (respondent no. 2), along
with a copy of this order, within three weeks from today. On receiving
such representation, respondent no. 2 shall be taking decision on the
claims put forth on behalf of the petitioner towards pre and post
retiral dues within a period of eight weeks thereafter.
On determination, the amount, found admissible to the
petitioner, be paid to him immediately thereafter.
(R.R. Prasad, J.)
AKT