High Court Patna High Court - Orders

Malti Devi vs The State Of Bihar &Amp; Ors on 16 August, 2010

Patna High Court – Orders
Malti Devi vs The State Of Bihar &Amp; Ors on 16 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.1244 of 2008
                  MALTI DEVI, W/O SHRI RAMESHWAR PANDIT, R/O
                  VILLAGE-CHOTI PAHARI, P.O.-BADHI PAHARI,
                  P.S.-AGAMKUAN, DISTRICT-PATNA, STATE OF
                  BIHAR.                       ...............PETITIONER.
                                      Versus
                  1. THE STATE OF BIHAR THROUGH THE CHIEF
                  SECRETARY, GOVT. OF BIHAR, OLD SECRETARIAT,
                  PATNA, BIHAR.
                  2. THE CHIEF SECRETARY, OLD SECRETARIAT,
                  GOVT. OF BIHAR, PATNA.
                  3. THE SECRETARY, SECONDARY EDUCATION, GOVT.
                  OF BIHAR, OLD SECRETARIAT, PATNA.
                  4. THE DIRECTOR, SECONDARY EDUCATION, GOVT.
                  OF BIHAR, PATNA.
                  5. THE DEPUTY INSPECTRESS OF EDUCATION, GOVT.
                  OF BIHAR, PATNA.
                  6. THE DISTRICT EDUCATION OFFICER, GOVT. OF
                  BIHAR, PATNA.
                  7. THE SUB-DIVISIONAL EDUCATION OFFICER,
                  GOVT. OF BIHAR, PATNA.
                  8. THE DISTRICT PROVIDENT FUND OFFICER, GOVT.
                  OF BIHAR, PATNA.
                  9. THE DISTRICT TREASURY OFFICER, GOVT. OF
                  BIHAR, PATNA.
                  10.THE ACCOUNTANT GENERAL, BIR CHAND PATEL
                  MARG, PATNA.               ..................RESPONDENTS.
                                 -----------

For the Petitioner : Mr.Mayanand Jha, Adv.

and Mr.Munna Prasad
Singh, Adv.

For the State : Mr.Sunil Kumar Karn, AC
to AAG-6.

For the AG : Mr.Vivekanand Kumar,
Adv. and Mr.Dhirendra
Kumar Singh, Adv.

————-


2   16.08.2010            I.A. No. 2912 of 2010

                          This    I.A.   has     been     filed     for

substituting the name of petitioner, who is

said to have died on 26.12.2009, by her legal

heirs and representatives as mentioned in

paragraph 4 of the I.A.

2

There is no opposition to the I.A.

The I.A. is allowed. Let the name of

petitioner be expunged from the cause title

of the writ application and the names of her

legal heirs and representative be substituted

in place of petitioner.

From the prayer made in the writ

application, it appears that the husband of

original petitioner who was in service of the

respondents became traceless in 1995. As he

could not be traced within the statutory

period petitioner prayed for payment of

lawful financial entitlements in respect of

the said employee treating him as having died

in harness.

Counter affidavits have been filed in

this case and it is stated that some payments

have been released in favour of the original

petitioner who was widow/wife of the

employee.

Learned counsel for the petitioner

submits that the details of payments are not

available to the petitioners. Therefore, the

petitioners may be furnished with the details

of the calculation so that they may ascertain

as to whether any other amount still remains
3

payable in favour of the family members of

the original employee, or not.

In view of the submissions of learned

counsel for the petitioner, this writ

application is disposed of with liberty to

the substituted petitioner no. 1 to approach

and contact the respondent District

Superintendent of Education, Patna within one

month from today along with a copy of this

order.

If the petitioner meets the District

Superintendent of Education, Patna, he shall

be legally obliged to furnish all the details

and payments having been released to the

widow so far, and shall also furnish details

as to whether any further amount becomes due

to be paid to the petitioner or not. In case

some amounts are admitted to be still due he

shall inform as to within what time the same

shall be released in favour of the

petitioner.

It is stated that substituted

petitioner nos. 2 and 3 have given

authorization for receipt of all benefits by

the substituted petitioner no.1 in this

regard. The said authorization shall be taken
4

into account by the District Superintendent

of Education, Patna for further release of

payment.

Now that the original petitioner has

died the Bank authorities will consider as to

under what legal manner her heirs or one of

the heirs shall be authorized to operate the

account immediately.

Arvind/                          ( J. N. Singh, J.)