IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.20059 of 2010
BASUDEO PRASAD, SON OF LATE LAKSHMAN PRASAD, RESIDENT
OF NAYAGANJ, SONAR TOLA, P.O. NAYAGANJ, P.S. DESHRI,
DISTRICT VAISHALI.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR
2. THE ADDITIONAL SECRETARY, RURAL DEVELOPMENT DEPARTMENT
VIKASH BHAWAN, NEW SECRETARIATE, PATNA.1.
3. THE DISTRICT MAGISTRATE-CUM-CHAIRMAN, D.R.D.A., SHEOHAR,
DISTRICT SHEOHAR.
4. THE DEPUTY DEVELOPMENT COMMISSIONER, D.R.D.A., SHEOHAR,
DISTRICT SHEOHAR.
5. THE MANAGING DIRECTOR, BIHAR PANCHAYATI RAJ FINANCE
CORPORATION, VIKASH BHAWAN, NEW SECRETARIATE, PATNA.
... ... RESPONDENTS.
-----------
2. 13.12.2010. Heard Shri Raj Nandan Prasad, learned
counsel for the petitioner and Shri Ashok Kumar
Gupta, learned A.C. to S.C.5.
The petitioner, who retired as Assistant
from the office of Deputy Development Commissioner,
D.R.D.A., Sheohar, has prayed for payment of
following retiral dues :
i. Amount of Gratuity and leave
encashment of the petitioner be
paid to the petitioner with up to
date statutory interest, giving
benefit of six pay Commission.
ii. Arrear of full payment from
8.5.2006 to 21.3.2007 and
23.5.2008 to 30.6.2009 with up to
date statutory interest.
2
iii. Deference of payment since 1.4.2007
to 30.6.2009 due to six pay
Commission with up to date
statutory interest.
With the consent of the parties, the writ
petition is being disposed of with liberty to the
petitioner to file a detailed representation before
the respondent no.3 within a period of six weeks
from today. If such representation is filed, the
respondent no.3 is directed to examine the same and
pass necessary order within a period of two months
from the date of filing of such representation so
that entire grievances of the petitioner may be
redressed within aforesaid time. In case of refusal,
the respondent no.3 is directed to pass speaking
order within the aforesaid time.
With above observation and direction, the
petition stands disposed of.
( Rakesh Kumar,J.)
N.H./