High Court Jharkhand High Court

Bachiya Devi vs Coal Mines Provident Fund Orga on 11 July, 2011

Jharkhand High Court
Bachiya Devi vs Coal Mines Provident Fund Orga on 11 July, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(S) No.685 of 2011
           Bachiya Devi                                   ...    ...     Petitioner
                         Versus
           Coal Mines Provident Organization & ors.      ...     ...     Respondents
                               -----
           CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                               -----
           For the Petitioner        : Mr. N.K.P. Sinha, Advocate
           For the Respondents       : Mr. Ratnesh Kumar, Advocate
                               -----
02/11.07.2011

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the respondents.

Learned counsel appearing for the petitioner submits that when

the pension was not paid to the widow of the deceased employee late

Sidheshwar Ram, this writ application was filed. During the pendency of this

writ application, widow pension was paid to the petitioner @ Rs.218 per month,

though the petitioner would be entitled to get a sum of Rs.390 per month, in

terms of the provision as contained in para-12(1) of the Coal Mines Pension

Scheme, 1998 and that apart, under the said Scheme, the petitioner is also

entitled to ex-gratia payment.

Since, the grievance has never been raised before the authority,

it would proper and appropriate to dispose of this writ application, directing the

petitioner to represent the matter before the respondent No.1-Regional Coal

Mines Provident Fund Commissioner, Region-II, Ranchi, raising her grievance

of less fixation of the amount of widow pension which is not in accordance with

para-12(1) of the Coal Mines Pension Scheme, 1998 and also with respect to

payment of ex-gratia, which the petitioner is entitled to get, under the rule,

within a period of two weeks, so that the decision be taken by the respondent

No.1 within a period of six weeks thereafter.

Accordingly, this writ application is allowed.

(R.R. Prasad, J.)

Ravi/