IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1605 of 2011
KOMAL RAM, SON OF BIJAY RAM, RESIDENT OF MOHALLA NAND
NAGAR, NAHARPAR, P.O. AND P.S. KADAMKUAN, DISTRICT AND
TOWN PATNA.
... ... PETITIONER.
Versus
1. PATNA MUNICIPAL CORPORATION, THROUGH ITS MUNICIPAL
COMMISSIONER, BUDH MARG, PATNA-1.
2. THE MUNICIPAL COMMISSIONER-CUM-CHIEF EXECUTIVE OFFICER,
PATNA MUNICIPAL CORPORATION, BUDH MARG, PATNA-1.
3. THE CHIEF ACCOUNTS OFFICER, PATNA MUNICIPAL
CORPORATION,BUDH MARG, PATNA-1.
... ... RESPONDENTS.
-----------
2. 27.1.2011. Heard Shri Vijay Kumar Singh,
learned counsel for the petitioner and Shri
Bishwa Bibhuti Kumar Singh, learned counsel
appearing on behalf of respondent nos.1 to
3/Patna Municipal Corporation.
The petitioner, who retired with
effect from 30.6.2009 as Samprati Prabhari
Chalak, Bankipur Anchal, Patna Municipal
Corporation, has prayed for directing the
respondents to make payment of his all
retiral dues. It was submitted by learned
counsel for the petitioner that despite the
fact that petitioner retired in the month
of June,2009 and thereafter, he had filed
representation, till date retiral dues of
the petitioner has not been cleared.
With the consent of parties, the
writ petition is being disposed of with
2
liberty to the petitioner to file a fresh
representation before respondent no.2
within a period of six weeks from today. If
such representation is filed, the
respondent no.2 is required to examine the
same and pass appropriate order for
redressing all the grievances of the
petitioner including payment of retiral
dues to the petitioner within a period of
two months from the date of filing of such
representation. In case of refusal, the
respondent no.2 is directed to pass a
speaking order within aforesaid time. It is
made clear that petitioner shall also be
entitled to get admissible interest on
delayed payment.
With above observation and
direction, the petition stands disposed of.
N.H./ ( Rakesh Kumar,J.)