IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 4842 of 2007
Felicitas Toppo ... ... Petitioner
Versus
The State of Jharkhand and another ... ... Respondents
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. R.K. Mishra, Advocate
For the Respondents: J.C. to S.C.-I
-----
2/07.01.2009
Heard the parties.
Learned counsel appearing for the petitioner submits that late Alois Ekka,
husband of the petitioner, while working as Assistant Teacher in Jai Kishan High
School at Manjhatoli, Gumla, died in harness on 18.4.2003, but still death-cum-
retiral dues has not been paid to the petitioner, who is widow of the deceased-
employee, though the petitioner had made several representations before the
Authority and not only that even the Head Master of the said School had asked the
District Superintendent of Education, Gumla to do needful in the matter, as the
petitioner’s husband has died in the year 2003, but that letter never moved the
Authority as a result of which, death-cum-retiral dues has still not been paid to the
petitioner.
In view of the facts and circumstances, this application is disposed of
with a direction to the petitioner to file a fresh representation before the District
Education Officer, Gumla (respondent no. 2), along with a copy of this order,
within three weeks from today and the respondent no. 2, on receiving the
representation, will be taking decision in the matter of payment of death-cum-
retiral dues within four weeks from the date of receipt of the representation.
With this observation and direction, this application stands disposed of.
(R.R. Prasad, J.)
AKT