IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.S. No. 7797 of 2006
Mukti Kuar.................... Petitioner.
Versus
State of Jharkhand & Ors .................. Respondents.
......
Coram: Hon'ble Mr. Justice Amareshwar Sahay
......
For the petitioner : Mr. Pankaj Kumar, Advocates
For the Respondents : Mr. D.K.Dubey, SC (Mines)
......
4/16.04.2010
Heard the parties and with their consent this writ application is
being disposed of at this stage itself.
The grievance of the petitioner is that her husband namely, late
Nawrang Yadav, who was a Jeep Driver working under the Executive
Engineer, Rural Development Special Division, Daltonganj, died in harness in
July 2000 but some of his legal dues such as salary in the revised pay scale
for 24 months as well as the second time bound promotion, which was due
since 1991, was not given to her husband in spite of the representation filed
for redressal of her grievance but to no effect.
Considering the fact that this case is of the year 2006 and the
husband of the petitioner died in the year 2000, this writ petition is being
disposed of by giving liberty to the petitioner to file a fresh representation
stating in detail about her claim and grievances alongwith supporting
documents if any, before Respondent no. 4 the Executive Engineer, Rural
Development Special Division, Daltonganj within a period of two weeks. If
such a representation is filed by the petitioner within the said period of two
weeks, the Executive Engineer, shall look into the grievance of the petitioner
immediately and pass an appropriate reasoned order in accordance with law
within a period of four weeks from the date of receipt of such representation
by the petitioner. Any amount is found due as claimed by the petitioner, the
same must be paid to her immediately thereafter preferably within a period of
three weeks form the date of determination of the claim of the petitioner.
With these observations and directions, this writ petition stands
disposed of.
(Amareshwar Sahay, J)
Mukund/