IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15728 of 2010
MOST. KAPUR DEVI WIFE OF LATE KARU CHAUDHARY, RESIDENT OF
MOHALLA MANPUR KUMHAR TOLI, P.S. MUFASIL, DISTRICT- GAYA
Versus
1. THE COMMISSIONER-CUM-CHIEF EXECUTIVE OFFICER, MUNICIPAL
CORPORATION, GAYA
2. THE ACCOUNTS OFFICER, GAYA MUNICIPAL CORPORATION, GAYA
-----------
2 20.09.2010 Heard learned counsels for the petitioner and the
respondent-Corporation.
The grievance of the petitioner is that her husband
who was working on the post of Ward Inspector retired on
31st July, 2007 and later died on 11th of June, 2010. It is
submitted that in the life time of her husband a sum of Rs.
1,64,056/- was paid to the husband of the petitioner
without mentioning any details thereof. It is further
submitted that after the death of her husband family
pension has not been settled as yet with the result the
petitioner-widow is facing serious financial crisis.
Learned counsel appearing for the respondent-
Corporation submits that the claims of the petitioner shall
be considered without delay as per law.
In the above circumstances, learned counsel for
the petitioner submits that for expeditious disposal of the
pending claims as highlighted in this writ application,
petitioner proposes to file a fresh representation before the
respondent no.1.
In view of the above, in case such representation
stating details of unpaid claims is filed by the petitioner
within a period of four weeks from today along with the
certified copy of the present order as also the copy of the
relevant documents, if any, in support of the claim, the
grievances of the petitioner raised in the representation
shall be considered in accordance with law expeditiously
preferably within a period of four months on receipt of
such representation so that the unpaid claims, if any,
including the family pension may be settled without delay
and upon consideration the admitted dues found payable
may also be paid to the petitioner along with interest
permissible under the rules.
The writ application stands disposed of with the
above observations/directions.
Manish/- ( Shailesh Kumar Sinha,J.)