High Court Jharkhand High Court

Dr.Shree Krishna Prasad vs State Of Jharkhand & Ors on 11 July, 2011

Jharkhand High Court
Dr.Shree Krishna Prasad vs State Of Jharkhand & Ors on 11 July, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(S) No.855 of 2011
           Dr. Shree Krishna Prasad                ...     ...      Petitioner
                         Versus
           State of Jharkhand & ors.               ...     ...      Respondents
                               -----
           CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                               -----
           For the Petitioner        : Mr. S.K. Ughal, Advocate
           For the respondents       : M/s I.S. Choudhary, A.K. Mehta and J.C. to S.C.II
                               -----
02/11.07.2011

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the respondents.

Learned counsel appearing for the petitioner submits that the

petitioner got retired from the post of Head of the Department Mathematics,

Giridih College Giridih, on 31.08.1993, but when pre and post retiral dues were

not paid to the petitioner, the petitioner approached to this Court vide W.P.(S)

No.868 of 2003. However, in that writ application, the petitioner confined

himself to the prayer relating to pre-retiral dues such as D.A., interim relief and

promotional benefits etc. The said writ application was disposed of on

27.04.2007, by directing the Ranchi University, Ranchi to decide the claims

relating to pre-retirement within the time stipulated therein.

Pursuant to that, Ranchi University Ranchi took up the matter and

did ascertain the amount to be paid to the petitioner as Rs.1,90,306.14 paise

and after ascertainment of the amount, which was due to be paid to the

petitioner, the Vice Chairman, Ranchi University Ranchi, intimated the same,

to the respondent No.2-Director, Higher Education, Human Resources

Development Department, Government of Jharkhand, Ranchi, way back on

17.04.2009, but when nothing was done in this respect, the petitioner had to

move to this Court again.

Since the amount, which is due to be paid to the petitioner, as

pre-retiral benefits, has already been determined by the Ranchi University

Ranchi, intimation of which has already been given to the respondent No.2-

Director, Higher Education, Human Resources Development Department,

Government of Jharkhand, Ranchi, this writ application is disposed of,

directing the respondent No.2 to release the fund within a period of two
months from the date of receipt/production of a copy of this order, so that the

amount be paid to the petitioner immediately, thereafter.

It is made quite specific that if the amount is not paid within two

months, as stipulated hereinabove, the petitioner would be entitled to have

interest @ 5% on the amount, due to be paid to the petitioner till its payment.

(R.R. Prasad, J.)

Ravi/