High Court Jharkhand High Court

Ambay Hemrum @ Ambai Hemrum vs Dhanbad Municipal Corporation on 6 February, 2009

Jharkhand High Court
Ambay Hemrum @ Ambai Hemrum vs Dhanbad Municipal Corporation on 6 February, 2009
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P. (S) No.441 of 2009
             Ambay Hemrum @ Ambai Hemrum ...            Petitioner
                                         Versus
             Dhanbad Municipal Corporation & Anr...     Respondents
                                  ------
CORAM:       HON'BLE MR. JUSTICE AJIT KUMAR SINHA
                                  ------
             For the Petitioner:  Mr. P.K. Mukhopadhyay
             For the Respondents: Mr. Indrajit Sinha
                                  ------
2/6.2.2009

This writ petition has been preferred for issuance of an
appropriate writ, order or direction commanding upon the
respondents to pay the petitioner, the unpaid salary for 60 months
and the other retiral dues as Gratuity, Leave Encashment, Interim
Relief along with arrears, Bonus, dues of Provident Fund Amount
with interest, benefit of 3rd, 4th and 5th Pay Revisions, Pension and
interest upon all the retiral dues payable to the petitioner on his
retirement from the service under the respondents from the date of
retirement on 31.5.2008 as Mazdoor completing over 37 years of
continuous and unblemished service.

Counsel for the petitioner prays that his representation
(annexure-2) which is pending before the authority may be
disposed of.

Considering the facts and circumstances of the case, the
respondent authority is directed to take a decision with regard to
payment of admissible retiral dues of the petitioner as well as
arrears of salary in accordance with law and communicate the
same within a period of two months from the receipt/production of
a copy of this order. They will also consider the payment of
interest.

This writ petition is accordingly allowed without any order as
to cost.

(Ajit Kumar Sinha, J)
Sudhir/fa