IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5000 of 2007
1. KUMINI DEVI.
2. SHILPI SINHA.
3. RASHMI SINHA
4. AMRITA SINHA
5. PRASHAT KUMAR SINHA
All heirs of deceased sole petitioner Binod Kumar
Sinha, son of Late Janki Sharan, resident of Mohalla-
Choti Khanjarpur, Gauri Niwas, Kasi Mistry Lane,
P.S.Barari, District Bhagalpur.
---Petitioners
Versus
1. THE STATE OF BIHAR through the Secretary-
Cum-Commissioner, Rural Development
Department, Government of Bihar, Patna.
2. The Deputy Secretary, Road Construction
Department, Government of Bihar, Patna.
3. The Engineer-in-Chief, Rural Development
Department, Government of Bihar, Patna.
4. The Chief Engineer, Road Construction
Department, Bihar, Patna.
5. The District Magistrate, East Champaran.
6. The Block Development Officer, Kalyanpur, East
Champaran.
7. The Accountant General, Veer Chand Patel Path,
Patna.
---Respondents
-----------
8. 22.11.2010 Heard learned counsel for the petitioner and the
respondent State as also the Accountant General.
It is an admitted position that all the retiral dues have been
paid by now.
Learned counsel for the petitioner, however, submits that
the retiral dues have been sanctioned and paid to the original writ
petitioner Late Binod Kumar Sinha after sufficient delay, for which
the present petitioners are entitled to interest.
Learned counsel appearing for the State submits that from
-2-
the affidavit brought on the record on behalf of the petitioner it is
not clear as to what is the period and what claims have remained to
be paid further, may be on account of interest.
In the above circumstances, for redressal of the grievance
for payment of interest on account of the delay caused on the part of
the department or its officials, the petitioners propose to present
their claims by way of representation before the Chief Engineer,
Road Construction Department, Bihar, Patna (respondent no.4). In
case such a representation is filed stating the details of their
grievances as also enclosing the copy of the relevant documents, if
any, in support of such claims along with the certified copy of the
present order within a period of four weeks, the grievances of the
petitioners as raised in their representation be considered and
disposed of by a reasoned order in accordance with law
expeditiously, preferably within a period of four months on receipt
of such representation. In case the representation is accepted, the
admitted dues, if any, may also be paid. However, if any of the
claims or any part of the claims is not being paid, the same may be
informed to the petitioners with the reasons thereof.
The writ application stands disposed of with the
above observations/directions.
PNM (Shailesh Kumar Sinha, J.)