High Court Patna High Court - Orders

Kashi Prasad vs The Patna Municipal Corporatio on 30 September, 2011

Patna High Court – Orders
Kashi Prasad vs The Patna Municipal Corporatio on 30 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                 Civil Writ Jurisdiction Case No.17215 of 2011
         Kashi Prasad S/O late Kailash Singh, resident of Mohalla
         Pathrighat, P.S. Alamganj, P.O. Gulzarbagh, District Patna.
                 ...                           ...   Petitioner.
                                     Versus
     1. The Patna Municipal Corporation through its Commissioner-cu-
         Chief Executive Officer, Mourya Loke, Patna.
     2. The Commissioner-cum-Chief Executive Officer, Patna Municipal
         Corporation, Mourya Loke, Patna.
     3. The Executive Officer, Bankipur Anchal, patna Municipal
         Corporation, Patna.
     4. The Accounts Officer, Patna Municipal Corporation, Patna.
                 ...                          ...   Respondents.
                       ----------------------------------

3. 30.9.2011. Heard Shri Pankaj Kumar Sinha,

learned counsel for the petitioner. Today

again, none appeared on behalf of the

respondent/Patna Municipal Corporation.

On earlier occasion also, none had

appeared on behalf of the

respondent/Municipal Corporation despite

the fact that copy of the writ petition was

already served on learned counsel for the

respondent/Patna Municipality before filing

of the writ petition. It is further evident

from order dated 29.9.2011 that since on

28.9.2011, none appeared on behalf of the

respondent/Municipal Corporation, the case

was passed over for the day.

Learned counsel for the petitioner

submits that he had personally informed the

learned counsel for the
2

respondent/Municipal Corporation. Even

then, he had not appeared on 29.9.2011.

Similarly, today none appeared on behalf of

the respondent/Patna Municipal Corporation.

The petitioner, who retired on

31.5.2011 as Assistant (Legal Cell) from

Head Office, Patna Municipal Corporation,

Patna, has prayed for directing the

respondents to make payment of all his

retiral dues. It was submitted that till

date, nothing has been paid to the

petitioner. After retirement, since payment

was not made, it was submitted that

petitioner filed representation before

respondent no.2/The Commissioner-cum-Chief

Executive Officer, Patna Municipal

Corporation for making payment,

particularly on the ground that he was in

urgent need of money for his medical

treatment and also it was alleged that in

similarly circumstances, payment was made

to one another employee.

          In         view            of         the         facts      and

circumstances,            particularly                the    fact     that

none     had        appeared              on     behalf        of     the

respondents, the court has got no option
3

but to decide the matter on the basis of

materials available on the record. Fact

remains that petitioner retired from the

Municipal Corporation and nothing has been

paid to the petitioner.

Accordingly, the writ petition

stands allowed with a direction to

respondent no.2 to make payment of all the

retiral dues of the petitioner within a

period of six weeks form the date of

receipt/production of a copy of this order.

N.H./                        ( Rakesh Kumar,J.)