In the High Court of Jharkhand at Ranchi
W.P.(S) No.3547 of 2011
Nirodh Baran Paul .......................................Petitioner
VERSUS
State of Jharkhand and others...................Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : M/s.M.M.Pan & K.N.Sahay
For the State : Mr.Suresh Kumar
3/ 22.7.11
Heard learned counsel appearing for the petitioner and learned counsel
appearing for the State.
Learned counsel appearing for the petitioner submits that the petitioner
got retired on 30.6.2007 from the Assistant Teacher of Bharat Sewashram Sangha
Pranavananda Vidya Mandir (High School), Sonari, Jamshedpur but the petitioner
has not been paid pension and gratuity as yet, though he had made representation in
this regard before the authority upon which even the pension papers have been
forwarded by the school authority to the District Education Officer, Jamshedpur but
the District Education Officer, Jamshedpur has not passed any order relating to
payment of pension and gratuity to the petitioner.
In view of the facts and circumstances, this writ application is disposed
of with a direction to the petitioner to file a fresh representation raising all the claims
along with a copy of this order before the District Education Officer, Jamshedpur,
respondent no.3 within a period of two weeks from today so that needful be done in
the matter of payment of gratuity and pension on the revised scale and also
statutory interest within a period of eight weeks thereafter.
( R.R.Prasad, J.)
ND/