IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 4853 of 2009
Chandmuni Devi ... ... ... Petitioner
Versus
1. Central Coalfields Limited through its Chairmancum
Managing Director, Ranchi
2. The Director Personnel, Central Coalfields Limited, Ranchi
3. The General Manager (P&IR), Central Coalfields Ltd.,Ranchi
4. The G.M., Argada Area, Central Coalfields Limited, Ramgarh
5. The Project Officer, Religara Colliery, Central
Coalfields Limited, Ramgarh, Jharkhand ... ... ... Respondents
CORAM: HON'BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner : Mr. O.P. Prasad, Advocate
For the Respondents : Mr. Ananda Sen, Advocate
04/15.09.2011
Heard counsel for the petitioner and counsel appearing on behalf of the
C.C.L.
The instant writ petition is preferred for payment of monetary
compensation with interest and family pension with arrears, along with the
statutory interest.
Counsel for the respondent has brought to my notice that claim has
been made by three different names and admittedly, the petitioner’s name is
not in the nomination and at subsequent stage, the death certificate has been
produced in respect of Salkhi Devi.
Claim of the petitioner is that she is one person with three names, but
the question still is not resolved as to how the death certificate in one name
was issued by the concerned authorities.
In that event, no direction can be made for making payment of family
pension and other benefits, along with statutory interest unless and until the
petitioner is able to produce succession certificate duly issued by appropriate
authority in accordance with law. In the event such a succession certificate is
produced, the C.C.L. shall proceed to examine the matter and pass appropriate
orders.
With the aforesaid observation/direction, the writ petition stands
disposed of.
(Poonam Srivastav, J.)
Manish