High Court Patna High Court - Orders

Md.Munir Imam vs The State Of Bihar & Ors on 7 September, 2011

Patna High Court – Orders
Md.Munir Imam vs The State Of Bihar & Ors on 7 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.14441 of 2011
               Md. Munir Imam S/O Late Hafiz Abdul Hafeez R/O House-123, Abdul
               Mojib Road Bhikhanpur, P.S.- Ishak Chak, Distt.- Bhagalpur

                                                 Versus
               1. The State Of Bihar Through Commissioner, Water Resources
               Development Department, Bihar, Patna.
               2. The Chief Engineer Mechanical Div. Water Resources Development
               Department, Bihar, Patna.
               3. The Executive Engineer, Irrigation Mechanical Div., Samastipur.
               4. The Accountant General, Bihar, Patna.
               5. The Provident Fund Officer, Bhagalpur.
               6. The Treasury Officer, Bhagalpur.

                                      ----------------------------------

2 7/9/2011 Heard Smt. Pravina Kumari, learned counsel for the

petitioner, Sri Krishna Murari Prasad, learned AC to Government

Advocate No. 6, appearing on behalf of Respondent Nos. 1, 2, 3, 5

& 6/State of Bihar and Sri K.N. Choubey, learned counsel appearing

on behalf of Respondent No. 4/Accountant General, Bihar, Patna.

Sri Krishna Murari Prasad, learned AC to Government

Advocate No. 6, makes a prayer to adjourn the case for two weeks

for filing counter affidavit.

Learned counsel for the petitioner Smt. Pravina Kumari

submits that for the relief sought for in the present writ petition the

petitioner has already filed representation before the competent

authority, and as such, instead of adjourning the case the writ

petition may be disposed of directing the Respondents to take

decision on the representation of the petitioner.

In view of stand taken by the learned counsel for the

petitioner, there is no need to adjourn the matter for filing counter

affidavit.

2

The petitioner, who retired as ‘Assistant Engineer’ from

Irrigation Division No. 2, Lakshmipur Camp, Banka, which

according to learned counsel for the petitioner, has merged with

Irrigation Mechanical Division, Samastipur, has prayed for directing

the Respondents to grant following reliefs:-

I) Difference of salary of post of Assistant Engineer from

1.1.01 with interest.

II) Arrear of salary and arrear pension, gratuity, earn leave

and pension fixation on the basis of 1 st and 2nd A.C.P. from 9.8.99

with interest.

III) G.P.F. amount from Jan. 1973 to 82-83 with interest.

IV) And any other due if so any for which the petitioner

is entitled.

Learned counsel for the petitioner has drawn my

attention to ‘Annexure-4 Series’ to the writ petition which are

different representations filed before the authority concerned

including Respondent No. 2.

In view of the stand taken by learned counsel for the

petitioner, there is no need to keep the matter pending. The writ

petition stands disposed of granting liberty to the petitioner to file a

fresh detailed representation before Respondent No. 2/Chief Engineer

Mechanical Division, Water Resources Development Department,

Bihar, Patna, for the reliefs claimed in the present writ petition within

a period of six weeks from today. If such representation is filed,

Respondent No. 2 is required to examine the same and pass
3

appropriate order in accordance with law within a period of three

months from the date of filing of such representation. If Respondent

No. 2 considers the claim of the petitioner as genuine he is required

to pass order for clearing the dues within three months from the date

of filing of such representation. Even in case of refusal, Respondent

No. 2 is required to pass speaking order and communicate the same

to the petitioner within three months from the date of filing of such

representation.

So far as claim of interest on amount of GPF is

concerned, the petitioner shall be entitled to get admissible statutory

interest.

With above observation and direction the writ petition

stands disposed of.

(Rakesh Kumar, J.)

Praful