High Court Jharkhand High Court

Neeta Prashant vs State Of Bihar & Ors on 18 October, 2008

Jharkhand High Court
Neeta Prashant vs State Of Bihar & Ors on 18 October, 2008
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             W.P. (S) No. 1800 of 2003
                Neeta Prashant                         ... ...                    Petitioner
                                       Versus
               The State of Jharkhand and others       ... ...                    Respondents
                                          -----
               CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                                          -----
               For the Petitioner : Mr. P.A.S. Pati, Advocate
               For the Respondents: J.C. to Sr. S.C.-II, Mr. A. Allam, Sr. Advocate
                                     & Mr. S. Srivastava, Advocate
                                          -----
      4/18.10.2008

Heard the parties.

Learned counsel appearing for the petitioner submits that the petitioner’s
mother, namely, Late Anusuiya Sahay, who was the teacher in Brahmcharya Sangh
Vidyapith Middle School, Niwaranpur, Ranchi, died in harness on 25.4.2000 but till
today no death-cum-retiral benefits, such as provident fund, gratuity, leave
encashment payment towards group insurance and also the salary for the period
from November, 1998 till the death of her mother were paid though the petitioner
did approach before the Authorities including the respondent no. 4 – the Director,
Primary, Secondary and Adult Education, Government of Jharkhand, Ranchi at
several occasions.

Learned counsel further submits that the counter affidavit has been filed on
behalf of the Accountant General, wherein it has been stated that the office has not
received the relevant documents for payment of pension/family pension, gratuity
etc. but the other respondents including the respondent no. 4 – the Director, Primary,
Secondary and Adult Education, Government of Jharkhand, Ranchi have not filed
any counter affidavit, though under order dated 19.5.2006, opportunity was given to
the respondents to file counter affidavit.

Under these situations, it was submitted on behalf of the petitioner that the
petitioner, being sole legal heir of the deceased-mother, is entitled to get death-cum-
retiral benefits which her mother is entitled to.

In view of the facts and circumstances, as stated above, this writ application
is disposed of with a direction to the petitioner to file a fresh representation before
the Director, Primary, Secondary and Adult Education, Government of Jharkhand,
Ranchi (respondent no. 4) along with a copy of this order within four weeks from
today and the respondent no. 4 will be taking decision in the said matter within
three weeks from the date of filing of the representation.

It is made clear that if within the time as stipulated, the decision is not
taken, the petitioner would be entitled to get interest at the rate of 6% per annum
over the amount which the petitioner would be legally entitle to.

With this observation and direction, this application stands disposed of.

AKT                                                                           (R.R. Prasad, J.)