IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10851 of 2010
1. DAMODAR THAKUR, S/O LATE PRAGAS THAKUR, R/O VILLAGE MAJHAULI, PANCHDAHI,
VIA SILOUT, P.S. SAKRA,DISTRICT- MUZAFFARPUR.
Versus
1. THE STATE OF BIHAR.
2. THE PRINCIPAL SECRETARY, IRRIGATION DEPARTMENT,GOVT. OF BIHAR, PATNA.
3. THE PRINCIPAL SECRETARY, FINANCE DEPARTMENT,GOVT.OF BIHAR, PATNA.
4. THE DEPUTY SECRETARY, FINANCE DEPARTMENT,GOVT.OF BIHAR, PATNA.
5. THE CHIEF ENGINEER, MINOR IRRIGATION,NORTH BIHAR,PATNA.
6. THE EXECUTIVE ENGINEER, MINOR IRRIGATION DIVISION,CHAPRA.
7. THE ACCOUNTANT GENERAL,BIHAR,PATNA.
-----------
3 22.11.2010 Heard learned counsel for the petitioner
and the respondent State as also the Accountant General.
A counter affidavit has been filed on behalf
of the respondent no. 7 i.e., Accountant General Bihar,
stating therein to the effect that petitioner has been
sanctioned for full claim of pensionable service i.e., 33
years.
Learned counsel for the petitioner however,
disputes and submits that the Accountant General has not
calculated the pension on full qualifying pensionable
service of 33 years.
In the above circumstances, learned counsel for
the petitioner submits that for redressal of his aforesaid
grievances petitioner proposes to file a representation
before the respondent no. 7.
In view of the above, in case such representation
stating details of his claims is filed by the petitioner within
a period of four weeks along with the certified copy of the
present order as also the copy of the relevant documents
including any sanction letter issued by the State
Government, the above respondent shall consider the
claims of the petitioner as raised in the representation in
accordance with law expeditiously, preferably within a
period of four months on receipt of such representation so
that the grievances of the petitioner may be settled at the
earliest to enable the petitioner to receive the full pension
for the pensionable service of 33 years. The representation
of the petitioner be disposed of by reasoned order which
may be communicated to the petitioner.
The writ application stands disposed of with the
above observations/directions.
Amrendra/- ( Shailesh Kumar Sinha,J.)