High Court Jharkhand High Court

Phul Kumari Devi vs State Of Jharkhand & Ors. on 19 November, 2008

Jharkhand High Court
Phul Kumari Devi vs State Of Jharkhand & Ors. on 19 November, 2008
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(S) No. 6739 of 2007
           Phul Kumari Devi                   ...      ...         ...   Petitioner
                                    Versus
           State of Jharkhand & Ors.                    ...     Respondents
                                    ------
           CORAM:         HON'BLE MR. JUSTICE AJIT KUMAR SINHA
                                    ------
           For the Petitioner:      Mr. J.Dubey, Advocate
           For the State:           Mr. M.S. Akhtar (S.C.-II)
                                    ------
2/ 19.11.2008

The counsel for the petitioner submits that the petitioner has
already been given compassionate appointment on the basis of
economic crisis. He further prays that some of his retiral dues,
family pension and arrears of salary have not been released as yet.

The petitioner is at liberty to move a representation before
the appropriate authority claiming the arrears of salary and other
retiral dues which are admissible and payable in accordance with
law.

The respondents are directed to consider the representation
of the petitioner and dispose it of within a period of two months
from the date of receipt of a copy of this order.

This writ petition is accordingly disposed of.

(Ajit Kumar Sinha, J.)
D.S.