High Court Patna High Court - Orders

Mostt. Kusmi Mehtarani vs The State Of Bihar &Amp; Ors on 13 August, 2010

Patna High Court – Orders
Mostt. Kusmi Mehtarani vs The State Of Bihar &Amp; Ors on 13 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.13217 of 2010
                   MOSTT. KUSMI MEHTARANI, wife of Late Garbhu
                   Mehtar, resident of Village Jarlahi, P.S.
                   Mojahidpur, District Bhagalpur.
                                                   ---Petitioner
                                   Versus
                   1. THE STATE OF BIHAR THROUGH PRINCIPAL
                   SECRETARY,   URBAN  DEVELOPMENT    DEPARTMENT,
                   GOVT. OF BIHAR, PATNA.
                   2. THE MUNICIPAL COMMISSIONER, BHAGALPUR
                   MUNICIPAL CORPORATION, BHAGALPUR.
                   3. THE CHIEF EXECUTIVE OFFICER, BHAGALPUR,
                   BHAGALPUR MUNICIPAL CORPORATION, BHAGALPUR.
                                                       ---Respondents
                                       -----------

2. 13.8.2010 Heard learned counsel for the petitioner and Ms.

Pravina Kumari (Rai), learned counsel appearing for the respondent-

Corporation as well as the State.

It is submitted on behalf of the petitioner that the

petitioner retired from the service of the Corporation on 30th of June,

1998. However, uptill now she has not received her retiral dues. From

the detailed list issued under the signature of the Municipal

Commissioner, as contained in Annexure 1, it would appear that a

sum of Rs.1,47,128/- is payable to the petitioner towards the retiral

dues.

However, for expeditious disposal of the claims, the

petitioner proposes to file a specific representation giving the relevant

details as also enclosing the copy of the relevant documents in support

of such claims before the Municipal Commissioner, Bhagalpur

Municipal Corporation, Bhagalpur (respondent no.2) along with the

certified copy of the present order within a period of four weeks. In

case such representation is filed, the above respondent shall consider

the grievances of the petitioner with regard to the payment of her
2

retiral dues with admissible interest and dispose it of in accordance

with law expeditiously, preferably within a period of four months on

receipt of such representation, so that the admitted retiral dues of the

petitioner could be paid without delay.

The writ application stands disposed of with the above

observations/directions.

PNM                         (Shailesh Kumar Sinha, J.)