IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6721 of 2011
Dev Sharan Prasad, Son of Late Brahmdeo Prasad, resident of
Village- Mohammadpur, Tulsigarh, Police Station-Chandi in the
district of Nalanda -------------------- Petitioner
Versus
1. THE STATE OF BIHAR through the Principal Secretary,
Department of Health, Govt. of Bihar, Patna
2. The Director-in-Chief, Health Services, Govt. of Bihar, Patna
3. The District Magistrate-cum-Collector, Samastipur
4. The Civil Surgeon-cum- Chief Medical Officer, Samastipur
5. The Incharge Medical Officer, Primary Health Centre, Kalyanpur,
Samastipur
6. The Director, Provident Fund Officer, Patna, Bihar
7. The District Provident Fund Officer, Samastipur
8. The Auditor General,Bihar,Patna
9. The Accountant General,Bihar,Patna
-------------------------- Respondents.
-----------
03 21-04-2011 Heard Sri Sunil Kumar, learned counsel for the
petitioner and Sri Dhirendra Kumar, learned A.C. to Addl.
Advocate General no.14.
The petitioner, who retired with effect from 31.8.2010
from the post of Male Family Welfare Worker, Health Sub-Centre,
Kalaujar under Primary Health Centre, Kalyanpur Block in the
district of Samastipur, has prayed for directing the Respondents to
make payment of retiral dues including pension, gratuity and leave
encashment with statutory admissible interest. The petitioner has
further prayed for directing the Respondents to make payment of
statutory interest on the delayed payment of G.P.F. amount.
Learned counsel for the petitioner has also filed a
representation before Respondent no.4 / Civil Surgeon-cum- Chief
Medical Officer, Samastipur.
With the consent of the parties, the writ petition is
2
being disposed of directing the Respondents, particularly
Respondent no.4 to take steps for clearing all the retiral dues and
fix the pension of the petitioner within a period of two months
from the date of receipt/production of a copy of this order. So far
as interest on the delayed payment of G.P.F. amount is concerned,
the petitioner is granted liberty to file representation before the
Respondent no.7. If such representation is filed by the petitioner,
Respondent no.7 is directed to examine the same and pass
appropriate order in accordance with law within a period of two
months from the date of filing of such representation.
With the above observation and direction, the writ
petition stands disposed of.
NKS/- ( Rakesh Kumar,J.)