High Court Jharkhand High Court

Mukti Kuar vs State Of Jharkhand & Ors. on 16 April, 2010

Jharkhand High Court
Mukti Kuar vs State Of Jharkhand & Ors. on 16 April, 2010
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                           W.P.S. No. 7797 of 2006
           Mukti Kuar....................                                              Petitioner. 
                                      Versus
           State of Jharkhand & Ors ..................                                       Respondents.
                                      ......
           Coram: Hon'ble Mr. Justice Amareshwar Sahay
                                      ......
           For the petitioner          : Mr. Pankaj Kumar, Advocates
           For the Respondents  : Mr. D.K.Dubey, SC (Mines)
                                      ......

  4/16.04.2010

Heard the parties and with their consent this writ application is 
being disposed of at this stage itself.

The grievance of the petitioner is that her husband namely, late 
Nawrang   Yadav,   who   was   a   Jeep   Driver   working   under   the   Executive 
Engineer, Rural Development Special Division, Daltonganj, died in harness in 
July 2000 but some of his legal dues such as salary in the revised pay scale 
for 24 months as well as the second time bound promotion, which was due 
since 1991, was not given to her husband in spite of the representation filed 
for redressal of her grievance but to no effect.

Considering  the fact  that  this  case  is of the  year  2006   and  the 
husband  of  the petitioner  died  in the year 2000,  this writ  petition is being 
disposed   of   by   giving   liberty   to   the   petitioner   to   file   a   fresh   representation 
stating   in   detail   about   her   claim   and   grievances   alongwith   supporting 
documents   if   any,   before   Respondent   no.   4    the   Executive   Engineer,   Rural 
Development   Special   Division,   Daltonganj   within   a   period   of   two   weeks.   If 
such a representation is filed by the petitioner within the said period of two 
weeks, the Executive Engineer, shall look into the grievance of the petitioner 
immediately and pass an appropriate reasoned order in accordance with law 
within a period of four weeks from the date of receipt of such representation 
by the petitioner. Any amount is found due as claimed by the petitioner, the 
same must be paid to her immediately thereafter preferably within a period of 
three weeks form the date of determination of the claim of the petitioner.

With these observations and directions, this writ petition stands 
disposed of.

        

                         (Amareshwar Sahay, J)
Mukund/­