High Court Jharkhand High Court

Nand Kishore Prasad vs Jharkhand State Electricity Bo on 11 July, 2011

Jharkhand High Court
Nand Kishore Prasad vs Jharkhand State Electricity Bo on 11 July, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                     W.P.(S) No. 2812 of 2005

          Nand Kishore Prasad                                        ...      ...     ...      Petitioner
                                      Versus
          Jharkhand State Electricity Board through 
          its Chairman, Ranchi & Ors.                                ...      ...       ...        Respondents
           

    CORAM:         HON'BLE MRS. JUSTICE POONAM SRIVASTAV

          For the Petitioner                         : Mr. B.N.J. Prabhakar, Advocate
          For the J.S.E.B.                           : Mr. D.K. Pathak, Advocte

06/11.07.2011

Heard   counsel   for   the   petitioner   and   counsel   appearing   on   behalf   of   the 
J.S.E.B. 

Counter and rejoinder has been exchanged between the parties and the writ 
petition is decided finally.

The   writ   petition   was   preferred   in   the   year   2005   for   a   direction   to   the 
respondents   to   disburse   the   post   retiral   benefits   which   was   detailed   in   the   writ 
petition. It was also asserted in the petition that a number of representations, vide 
Annexure­5 series were given, but the respondents have turned deaf ear and the 
petitioner is suffering on day­to­day basis during the pendency of the writ petition. 

It   appears   that   the   post   retiral   benefits   have   been   paid   as   asserted   in 
paragraph­6   of   the   counter   affidavit.  The   details  are   given  showing   the   different 
amounts   and   the   different   cheque   numbers   vis­a­vis   the   dates   on   which   the 
disbursement has been made for ready perusal. The assertion made in the counter 
affidavit in paragraph­6 is quoted below:

          1. GSS                     Rs. 41,536.00           Cheque No. 027795                 dt. 09.11.04
          2. Arrear Pension          Rs. 72,027.00           Cheque No. 004167                 dt. 24.12.05
          3. DCR Gratuity            Rs. 3,30,000.00         Cheque No. 018204                 dt. 20.03.06        
          4. Final Withdrawal
              G.P.F.                 Rs. 10,98,780.00        Cheque No. 021033                 dt. 21.07.06
          5. Leave Encashment
               of 240 days           Rs. 1,73,632.00         Cheque No. 018204                 dt. 20.03.06


The grievance of the petitioner is that though he has been paid the post retiral 
benefits after a long delay, but he was entitled for interest on the said amount as 
also   ruled  by  a   Division  Bench  in  the   case   of  Bhagwat  Narayan  Jha  Vs.  State   of  
Jharkhand & Ors. [2007 (2) JLJR 127].

The contention of the learned counsel appears to be justified. The petitioner is 
entitled for the interest at the statutory rate as payable to the Government servant. 
Since the petitioner had retired from a gazetted post as an Assistant Engineer, he is 
entitled for the amount of interest as well. 

In the facts and circumstances, the petitioner is permitted to make a fresh 
representation   within   a   period   of   three   weeks   from   today   detailing   therein   the 
arrears, if any, as well as the interest at the statutory rate payable to the petitioner, 
along   with   a  certified   copy  of  this order  before   the   concerned   authorities   of   the 
respondents,   who   on   receiving   the   representation   shall   calculate   the   same   as 
expeditiously as possible preferably within a period of six weeks from the date the 
representation is made, and the entire disbursement shall be made to the petitioner 
within the time frame prescribed. The petitioner shall also be entitled to make his 
grievance   regarding   any   deduction   made   from   his   post   retiral   benefits   by   the 
respondents, if any. He  would be  given an opportunity  to  submit his claim after 
giving such an opportunity. The matter shall be decided within the time frame fixed.

The writ petition is disposed of with the aforesaid direction.    

(Poonam Srivastav, J.)
Manish