IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18454 of 2010
PRABHU LAL RAI SON OF LATE MEWA LAL RAI
RESIDENT OF VILLAGE HARSINGPUR LAUTAN
P.O. MURAUL, P.S. SAKRA DISTRICT
MUZUFFARPUR.
Versus
1. THE STATE OF BIHAR
2. THE DIRECTOR INDUSTRY DEPARTMENT
GOVERNMENT OF BIHAR, PATNA.
3. THE SUPERINTENDENT ADARSH KASTHA
KARAMSHALA AND LAUH KARAMSHALA PUSA
ROAD, SAMASTIPUR.
4. THE DISTRICT PROVIDENT FUND OFFICER,
SAMASTIPUR.
5. THE ACCOUNTANT GENERAL, BIHAR,
PATNA.
-----------
02. 09.11.2010 Heard learned counsels for the petitioner, State as
also the Accountant General.
The grievance of the petitioner is with regard to
the revision of pension on account of revision of pay scale
with effect from 1.1.1996. The monetary benefit of which is
admissible with effect from 01.01.1997.
Learned counsel appearing for the respondent-
State submits that the claims of the petitioner shall be
considered without delay as per law.
In the above circumstances, learned counsel for
the petitioner submits that for expeditious disposal of the
pending claims as highlighted in this writ application,
petitioner proposes to file a representation before the
respondent no. 3 with a copy to respondent nos. 2 and 5.
In view of the above, in case such representation
stating details of unpaid claims is filed by the petitioner
within a period of four weeks from today along with the
certified copy of the present order as also the copy of the
relevant documents, if any, in support of the claim, the
grievances of the petitioner raised in the representation
shall be considered in accordance with law expeditiously
preferably within a period of four months on receipt of
such representation so that the grievances of the petitioner
may be settled to enable the petitioner to receive the
pensionary benefits on the revised scale.
The writ application stands disposed of with the
above observations/directions.
Jagdish/- ( Shailesh Kumar Sinha,J.)