In the High Court of Jharkhand at Ranchi
W.P.(S) No.4645 of 2011
Sizharo Devi .............................................................Petitioner
VERSUS
Mineral Area Development Authority
through its Managing Director and others.........Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr. Jitendra Tripathi
For the MADA :Mr.Bhawesh Kumar
2/16.8.11
. Heard learned counsel appearing for the petitioner and learned
counsel appearing for the MADA.
Learned counsel appearing for the petitioner submits that the
petitioner’s husband late Nathuni Bhagat while was under the employment of
MADA and was holding the post of Pump Operator, Kusundi Water Supply
Division, a unit of MADA died on 24.3.2000 but the petitioner has not been paid
a single farthing towards death-cum-retiral benefit, though the petitioner in this
respect had made representation before the Managing Director, MADA,
respondent no.1 but nothing was done in this respect by the respondent no.1.
Having heard learned counsel appearing for the parties, it does
appear that the claim of the petitioner has still to be decided by the authority
and therefore, this writ application is disposed of with a direction to the
petitioner to file a fresh representation putting forth all her claims which have
been raised in this writ application along with a copy of this order before the
Managing Director, MADA, respondent no.1 within a period of three weeks
from today. On receiving such representation, respondent no.1 shall be taking
decision in the matter of payment of death cum retiral benefits to the petitioner
within a period of eight weeks thereafter.
( R.R.Prasad, J.)
ND/