In the High Court of Jharkhand at Ranchi
W.P.(S) No.4696 of 2011
Lakshmi Ram .............................................................Petitioner
VERSUS
Binoba Bhabe University through its
Vice Chancellor and others......................Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr. S.K.Murtty
For the University :Mr. S.Choudhary
2/16.8.11
. Heard learned counsel appearing for the petitioner and learned
counsel appearing for the University.
Learned counsel appearing for the petitioner submits that the
petitioner’s wife late Meena Devi while was working as Maid Servant at
R.K.Mahila College,Giridih died in harness on 19.7.2006. Thereupon the
amounts payable towards G.P.F and provisional pension were paid to the
petitioner, the husband of the deceased employee but the payments towards
gratuity, leave encashment etc. were not made, though the petitioner in this
respect had made representation before the authority of the University but it
did not bear any result and hence, the petitioner has moved to this Court for
redressal of his grievances.
Having heard learned counsel appearing for the parties, it does
appear that the death-cum-retiral dues which the petitioner is entitled to get
are still to be determined by the authority of the University and therefore, this
writ application is disposed of with a direction to the petitioner to file a fresh
representation before the Registrar, Binoba Bhabe University, Hazaribagh
respondent no.2 putting forth all the claims which have been raised in this writ
application along with a copy of this order within a period of three weeks from
today. On receiving such representation, respondent no.2 shall be taking
decision relating to the claims of the petitioner within a period of eight weeks
thereafter.
On such determination, the amount found payable to the
petitioner be paid to him immediately thereafter.
ND/ ( R.R.Prasad, J.)