In the High Court of Jharkhand at Ranchi
W.P.(S) No.6545 of 2010
Gangadhar Jha...................................Petitioner
VERSUS
State of Jharkhand and others.........Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner :Mr. Manish Kumar
For the State :J.C to Sr.S.C.I
2/ 24.8.11
Learned counsel appearing for the petitioner is permitted to implead
Secretary, Department of Finance, Government of Jharkhand as party respondent
no.4.
The only prayer which has been made in this writ application is to
direct the respondent to fix the pension in the revised scale in terms of the
resolution dated 28.2.2009 issued by the Government of Jharkhand, vide its memo
no.660-A.
Learned counsel appearing for the petitioner submits that earlier the
pension was fixed at Rs.3809/- but on account of pay revision, pension
corresponding to that has not been fixed, though the petitioner in this respect had
made representation before the authority but no decision has been taken as yet for
sanctioning pension in the revised scale.
In the facts and circumstances, this writ application is disposed of
directing the petitioner to file a fresh representation before the Secretary,
Department of Finance, Government of Jharkhand, respondent no.4 within a period
of two weeks from today so that respondent no.4 may do needful in the matter of
fixation of revised pension in terms of the Resolution No.660-A dated 28.2.2009
within a period of six weeks thereafter. On taking such decision, the matter be
forwarded to the office of the Accountant General for doing needful in the matter.
(R.R.Prasad, J.)
ND/