High Court Jharkhand High Court

Kapildev Prasad vs State Of Jharkhand & Ors on 19 October, 2011

Jharkhand High Court
Kapildev Prasad vs State Of Jharkhand & Ors on 19 October, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P(S) No.5025 of 2009


Kapildev Prasad                                         ...       ...       Petitioner
                                Versus
State of Jharkhand & Others     ... ...                                 Respondents
                        ------

CORAM: HON’BLE MR. JUSTICE D.N.PATEL

——

For the Petitioner:             M/s Vijay Kumar Gupta
For the Respondents:            J.C. to S.C. II

                                -----
03/Dated 19th October, 2011

1. Counsel   for   the   petitioner   submitted   that   suffice   it   will   be   for 
disposal of this writ petition, if a direction is given to respondent no. 2, to 
treat this writ petition as a representation and decide the claim made by 
the petitioner in this writ petition in accordance with law, within stipulated 
time, as given by this Court.  

2.     I have heard counsel for the respondents, who has submitted that 
they   do   not   have   much   objection,   if   such   a   direction   is   given   to 
respondent no.2 to treat this writ petition as a representation and decide 
the claim made in this writ petition in accordance with law, within the 
stipulated time, as given by this Court.

3. In   view   of   the   aforesaid   limited   submissions,   I   hereby,   direct 
respondent no.2 to treat this writ petition as a representation and decide 
the   claim   made   by   the   petitioner   in   this   petition   for   grant   of   revised 
retirement benefits on account of 6th Pay revision. This decision shall be 
taken   in   accordance   with   law,   rules,   regulations,   policies   and 
Government   enforceable   orders,   applicable   to   the   petitioner   as 
expeditiously as possible and practicable, preferably within a period of 
twelve weeks, from the date of receipt of a copy of an order of this Court, 
after giving an adequate opportunity of being heard to the petitioner or 
to his representative.  

4. After the decision is taken, the necessary papers like copy of the 
order of revised pay­scale, Service Book, Sanction order etc. will be sent, 
within a further period of one week from the date of the decision taken 
­2­

by   respondent   no.   2,   to   Office   of   Accountant   General   for   fixation   of 
pension gratuity etc. on the basis of the revised pay scale.

5. After the decision is taken by respondent no. 2, any amount legally 
payable   to   the   petitioner,   i.e.   arrears   of   difference   of   salary,   Leave 
Encashment   (on   account   of   pay   revision)   etc.,   will   be   paid   to   the 
petitioner within a further period of four weeks.

6. In view of the above directions, this writ petition is disposed of. 

(D.N.Patel, J.)

s.m.