High Court Jharkhand High Court

Gangadhar Jha vs State Of Jharkhand & Ors on 24 August, 2011

Jharkhand High Court
Gangadhar Jha vs State Of Jharkhand & Ors on 24 August, 2011
              In the High Court of Jharkhand at Ranchi

                     W.P.(S) No.6545 of 2010

             Gangadhar Jha...................................Petitioner

                     VERSUS

             State of Jharkhand and others.........Respondents

             CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

             For the Petitioner :Mr. Manish Kumar
             For the State       :J.C to Sr.S.C.I

2/ 24.8.11

Learned counsel appearing for the petitioner is permitted to implead

Secretary, Department of Finance, Government of Jharkhand as party respondent

no.4.

The only prayer which has been made in this writ application is to

direct the respondent to fix the pension in the revised scale in terms of the

resolution dated 28.2.2009 issued by the Government of Jharkhand, vide its memo

no.660-A.

Learned counsel appearing for the petitioner submits that earlier the

pension was fixed at Rs.3809/- but on account of pay revision, pension

corresponding to that has not been fixed, though the petitioner in this respect had

made representation before the authority but no decision has been taken as yet for

sanctioning pension in the revised scale.

In the facts and circumstances, this writ application is disposed of

directing the petitioner to file a fresh representation before the Secretary,

Department of Finance, Government of Jharkhand, respondent no.4 within a period

of two weeks from today so that respondent no.4 may do needful in the matter of

fixation of revised pension in terms of the Resolution No.660-A dated 28.2.2009

within a period of six weeks thereafter. On taking such decision, the matter be

forwarded to the office of the Accountant General for doing needful in the matter.

(R.R.Prasad, J.)

ND/