High Court Patna High Court - Orders

Bihari Prasad Keshri vs The State Of Bihar & Ors on 20 October, 2011

Patna High Court – Orders
Bihari Prasad Keshri vs The State Of Bihar & Ors on 20 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Civil Writ Jurisdiction Case No.7472 of 2008
               Bihari Prasad Keshri, S/o Late Ram Prasad Keshri, Hospital Road, Near
               Subhas Chowk, Jaikrishna Tractors, P.O. & P.S. - Forbeshganj, PIN -
               854718 DT - Araria.                               ............. Petitioner
                                                   Versus
               1. The State Of Bihar through The Chief Secretary, Government of
                  Bihar, Patna - 15.
               2. The Registrar, Co-operative Societies, Bihar, Vikas Bhawan, Patna
                  Sectt., Patna - 15.
               3. The Bihar State Co-operative Land Development Bank Ltd., Budh
                  Marg, Patna - 1 through the Secretary, Land Development Bank
                  Budh Marg, Patna -1.
               4. The Managing Director, Bihar State Cooperative Land Development
                  Bank Ltd., Budh Margh, P.S. - Kotwali, Patna - 800001.
                                                                       ........ Respondents
                                      ----------------------------------

4 20.10.2011 Heard Sri Upendra Prasad, learned counsel for the

petitioner, Sri Manoj Kumar, learned A.C. to Standing Counsel No.

6, who appears on behalf of respondent no. 1 & 2 / State of Bihar

and learned counsel appearing on behalf of respondent no. 3 & 4 /

Bihar State Co-operative Land Development Bank Ltd.

The present writ petition was filed in the year 2008 with

a prayer to direct the respondents to pay the amount of group

insurance, leave encashment, gratuity and interest on delayed

payment.

The petitioner had retired on 31.08.2007 as ‘Supervisor’

from the Bihar State Co-operative Land Development Bank Ltd.

(hereinafter referred to as the ‘Bank’) and since some of the retiral

dues were pending the petitioner had approached this court by filing

the present writ petition. Though the writ petition was filed in the

year 2008 only on 17th October, 2011, a counter affidavit has been

filed on behalf of the respondent / Bank. In the counter affidavit the

respondent / Bank has not disputed the claim of the petitioner.
2

However, a plea has been taken on behalf of the Bank that payment

will be made in chronological manner. A plea of financial crunch

has also been taken. Similar plea on behalf of the Bank was taken in

an earlier case i.e. in CWJC No. 13656 of 2007 (Sachida Nand

Singh Vs State of Bihar & Ors.). This court had allowed the writ

petition i.e. CWJC No. 13656 of 2007 directing the respondent /

Bank to make payment of the retiral dues.

Learned counsel for the petitioner submits that during

the pendency of the writ petition the petitioner has already received

amount under the head of group insurance. Only amount of leave

encashment and gratuity has not been paid.

Accordingly, the writ petition stands allowed in terms of

the order passed in CWJC No. 13656 of 2007. The respondent /

Bank particularly respondent no. 4 / Managing Director, Bihar State

Co-operative Land Development Bank Ltd., Patna, is directed to

pay the sanctioned amount of leave encashment and gratuity within

a period of two months from the date of receipt / production of a

copy of this order along with interest at the rate of 04 % from the

date on which it was sanctioned till the date of payment.

The writ petition stands allowed.

( Rakesh Kumar, J.)

Praful