High Court Jharkhand High Court

Prof. Man Mohan Jha vs Vice Chancellor, Ranchi Univer on 15 July, 2011

Jharkhand High Court
Prof. Man Mohan Jha vs Vice Chancellor, Ranchi Univer on 15 July, 2011
              In the High Court of Jharkhand at Ranchi

                      W.P.(S) No.5355 of 2010

              Prof.. Man Mohan Jha...................................................Petitioner

                      VERSUS

              Vice-Chancellor, Ranchi University and others.......... Respondents

              CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

              For the Petitioner  : Mr. Abhay Kumar Sinha 'Kundan'
              For the Respondents :Mr Anoop Kumar Mehta

6/ 15.7.11

. Heard learned counsel appearing for the petitioner and learned counsel

appearing for the respondents.

Learned counsel appearing for the petitioner submits that Professor

Krishna Mohan Jha, Department of Philosophy, Ranchi University got retired on

31.1.1998. He put forth his claim of the retiral benefit at several occasions before the

authority of the University but nothing was done in this respect and ultimately, he

died on 5.8.2008. Since retiral benefit could not be paid to the deceased employee,

the petitioner, being brother of the deceased employee after getting no objection

from his other brothers, has filed this writ application wherein prayer has been made

to direct the authority to pay death-cum-retiral benefit to the petitioner.

Having heard learned counsel appearing for the parties, it does appear

that claim of death-cum-retiral benefit which was admissible to late Professor Krishna

Mohan Jha has still not been decided, this writ application is disposed of with a

direction to the petitioner to file a fresh representation raising all his claims which

have been raised in this writ application along with a copy of this order before the

Registrar, Ranchi University, Ranchi, respondent no.4 within a period of three weeks

from today and on getting such representation, the respondent no.4 shall be taking

decision in the matter of payment of death-cum-retiral benefit within a period of eight

weeks thereafter so that the same be paid to the person who is legally entitled to get

the amount.

( R.R.Prasad, J.)

ND/