ORDER
S.J. Mukhopadhaya, A.C.J.
1. According to petitioner, he retired from the Services of the Jharkhand State Electricity Board on 31.1.2003 as Head Lines Man, Electric Supply Sub-Division, Madhupur. Some of the retirement benefits such as group saving scheme amount, leave encashment amount and provisional pension have been paid, but, he has not been provided with other benefits such as gratuity. G.P.F. arrears of salary in the revised scale of pay since 1st April, 1997 nor his pension has been finalized.
2. Counsel for the Jharkhand State Electricity Board submitted that the matter will be looked into if the petitioner represents before the competent authority. The case is accordingly remitted to the General Manager-cum-Chief Engineer, Jharkhand State Electricity Board, Dumka Area, Dumka to determine the claim of the petitioner. If any amount is found payable to the petitioner he will ensure that the amount is paid to him after finalization of pension within a period of three months from the date of receipt/production of a copy of this order. The arrears of salary in the revised scale of pay, if found payable, the respondents will pay it as per their scheme. In case, the admitted retrial benefits is not paid within three months from the date of receipt/production of a copy of this order the respondents shall be liable to pay interest at the rate of 5 per cent. On the other hand, if the authority disputes the claim or part thereof, will communicate the same to the petitioner within the aforesaid period.
3. This application is disposed of with the aforesaid observations/directions.