IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No.8 of 2011
Krishna Singh. ......Petitioner.
Versus
The State of Jharkhand & Ors. .......Respondents.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioner : Mr. S. N. Prasad, Advocate.
For the State : J.C. to A.G.
02/18.04.2011
: In this writ petition, the petitioner has prayed for a direction
on the respondents to pay his retiral dues, such as pension,
gratuity, amount of leave encashment, amount of G.P.F., group
insurance and arrears of salary for the period from September,
2008 to January, 2009 and other service terminal and retiral
benefits to which the petitioner is entitled to get after his
retirement.
It has been submitted that the petitioner, after serving the
department, retired on 31st January, 2009 as Sub Inspector of
Police on attaining the age of superannuation. After retirement,
the petitioner was entitled to get all his service terminal and
retiral benefits, but till date the said benefits have not been paid
to the petitioner. The petitioner made several requests and filed
representation, but no order has been passed by the
respondents.
Learned J.C. to A.G., appearing on behalf of the State,
submitted that if the petitioner files fresh representation, the
same shall be considered and appropriate order shall be passed
by the respondents without further delay.
Considering the said submissions made by learned counsel
for the parties, this writ petition is disposed of, giving liberty to the
petitioner to file fresh representation, regarding his claim, along
with a copy of this order, before the Superintendent of Police,
KhuntiRespondent no.6. On receipt of the representation, the
said respondent shall consider the same and pass appropriate
order in accordance with law within a period of six weeks from
the date of receipt of the representation.
2
If one or the other claim(s) of the petitioner is/are found
genuine, the admitted amount shall be paid to the petitioner
within a period of six weeks thereafter with statutory interest. If
the admitted amount is not paid within the said period, the
petitioner shall be entitled to get additional interest @ 10% per
annum till final payment.
The State Government shall be at liberty to realise the
amount of additional interest from the erring official(s).
(Narendra Nath Tiwari, J.)
Sanjay/