High Court Jharkhand High Court

Satya Narayan Singh vs Jharkhand State Electricity Bo on 14 October, 2011

Jharkhand High Court
Satya Narayan Singh vs Jharkhand State Electricity Bo on 14 October, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (S) No. 2910 of 2009
       Satya Narayan Singh                                                   .... Petitioner
                                      Versus 
        Jharkhand State Electricity Board & ors.                         .... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                     :    Mr. Ashok Kumar Jha, Advocate
       For the Respondents                    :    Mr. Mukesh Kumar Sinha, Advocate
                                     ­­­­­­­­­
                       th
        03/Dated: 14    October, 2011
                                             

       1.

Learned counsel for the petitioner submitted that the petitioner has retired 
from the services of the respondents on 30th  November, 2006 and amount of 
General   Provident  Fund  has   been   paid  to  him  at  a   much  belated  stage   and, 
therefore, it is prayed in paragraph 1 of the memo of the petition that interest 
for the period running from 1st  December, 2006 to 24th  October, 2007 may be 
paid to the petitioner as per law and the same may be directed to be paid within 
stipulated time. Rest of the prayers made in the memo of the petition are not 
pressed.

2. Learned counsel for the respondents submitted that amount of General 
Provident Fund has already been paid to the petitioner and the rate of interest 
upon the General Provident Fund amount is varying and, therefore, let a suitable 
direction be given to the respondents to calculate and pay the same. 

3. In view of these submissions, I hereby direct the respondents to calculate 
interest upon the General Provident Fund amount for the period running from 
1st  December,   2006   to   24th  October,   2007   at   the   statutory   rate   of   interest 
prevailing during the aforesaid period. This calculation  shall  be made by the 
respondents   within   a   period   of   four   weeks   from   today.   I   further   direct   the 
respondents to make the actual payment of the interest within further period of 
four weeks, thereafter.

4. In view of the aforesaid directions, this writ petition is disposed of.

                                  (D.N. Patel, J.)
Ajay