IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1130 of 2010
Chunchun Jha son of late Pandit Madhu Kant Jha,
resident of village Bishanpur, PO and PS
Arer Hat, District Madhubani ..... Appellant
(Petitioner in writ petition)
Versus
1. The Bihar State Electricity Board, Patna, through its
Chairman
2. The Chairman, Bihar State Electricity Board, Patna
3. The General Manager-cum-Chief Engineer, Tirhut
Region Electricity Board, Muzaffarpur
4. The Director of Accounts, Bihar State Electricity
Board (Head Quarter), Patna
5. The Deputy Director, Bihar State Electricity Board
(Head Quarter), Patna
6. The Accounts Officer (Funds), Bihar State Electricity
Board ,Patna
7. The Accounts Officer, Bihar State Electricity Circle,
Muzaffarpur .....Respondents (Respondents in writ case)
-----------
02- 29/6/2011 Heard Mr. Hari Narain Singh for the appellant.
This appeal under clause 10 of the Letters Patent of the High
Court of Judicature of Patna has been preferred by the
petitioner of CWJC No. 11563 of 2005, and is aggrieved by
the order dated 28.4.2010 passed by a learned Single Judge
of this Court, whereby the writ petition has been disposed of
with a direction for payment of his post-retirement benefits
with interest. The appellant raises a grievance before this
Court that the post-retirement benefits admissible to the
appellant has been paid to him, but the learned Single Judge
did not pass order for payment of interest on belated
payments.
2
2. It appears to us on the basis of pattern of
diverse litigations coming up before this Court in which the
Bihar State Electricity Board is a party, that it is passing
through a critical phase and is really limping. We are,
therefore, of the view that it will not be a proper discretion
to direct the Board for payment of interest.
3. The appeal is dismissed.
( S K Katriar )
( Amaresh Kumar Lal )
mrl