High Court Jharkhand High Court

Kali Rai vs Mineral Area Development Autho on 22 July, 2011

Jharkhand High Court
Kali Rai vs Mineral Area Development Autho on 22 July, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(S) No.4548 of 2010
           Kali Rai                                ...     ...     Petitioner
                         Versus
           Mineral Area Development Authority,
           Dhanbad & ors.                          ...     ...     Respondents
                               -----
           CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                               -----
           For the Petitioner        : Mr. Rohit Roy, Advocate
           For the MADA              : Mr. Bhawesh Kumar, Advocate
                               -----
03/22.07.2011

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the MADA.

Learned counsel appearing for the petitioner submits that the

petitioner, who was working as ‘Khalashi’ under the respondent-MADA,

Dhanbad, got retired on 30th March, 2010 but post retiral dues have still not

been paid, though in this respect representation had been made before the

authority, but nothing has been done in this respect.

Learned counsel appearing for the petitioner further submits that

as per the case of the petitioner, the petitioner was supposed to get retire on

01.07.2008 on superannuation, but the petitioner, in fact, was allowed to work

till 30.03.2010 and hence, all the retiral benefits be given to the petitioner up to

the period the petitioner was allowed to work i.e. up to 30.03.2010.

Since, the matter is still to be adjudicated/determined by the

authority, this writ application is disposed of with a direction to the petitioner to

file a fresh representation along with a copy of this order before the respondent

No.1- Chairman-cum-Managing Director, Mineral Area Development Authority,

Dhanbad, raising all his claims, which have been claimed in this writ

application, within a period of three weeks from today. On receipt of such

representation, the respondent No.1 shall be taking decision in this respect

within a period of eight weeks thereafter.

(R.R. Prasad, J.)

Ravi/