IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 6443 of 2007
Kunti Devi ... ... Petitioner
Versus
The State of Bihar through Commissioner-cum-
Secretary, R.C.D., Govt. of Bihar, Patna & Ors.... ... Respondents
CORAM: HON'BLE MR. JUSTICE D.G.R. PATNAIK
For the Petitioner : Mr. M.K. Dey, Advocate
For the State of Bihar : J.C. to G.A. (Bihar)
For the State of Jharkhand : J.C. to G.P. II
06/09.02.2010
From the submissions of the counsel for the petitioner, in response to
the statements contained in the counter affidavit of the Respondents, it
appears that the petitioner’s claim for retiral benefits payable in the account of
her deceased husband, has substantially been met and except the payment
towards Group Insurance and arrears of family pension which the petitioner
has not received as yet, all other payments have been made to the petitioner.
Counsel for the petitioner prays for a direction upon the respondents to
ensure that the payments which have not been made as yet, should be paid
within a reasonable period and also to direct them to pay interest on the
delayed payments of the retiral benefits, which ought to have been paid way
back in 1992, but was ultimately paid after much delay in 2010.
Considering the aforesaid facts and circumstances, the concerned
authorities of the Respondents are directed to ensure that the remaining
amounts of payments namely, Group Insurance and arrears of family pension
are paid to the petitioner within a period of four months from the date of this
order. The respondent authority shall also consider the petitioner’s prayer for
payment of reasonable amount of interest on the delayed payment of arrears
of retiral benefits and take an appropriate decision in accordance with law and
communicate such decision to the petitioner. Since the major portion of the
petitioner’s grievances have been met, this application is disposed of with the
above directions.
Let a copy of this order be given to the counsel for the Respondents.
(D.G.R. Patnaik, J.)
Manish