IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5227 of 2008
Radhika Raman Prasad, Son of Late Rajendra Prasad, resident
of Mohalla- East Lohanipur, P.S. Kadamkuan, District &
Town Patna --------------------Petitioner
Versus
1. The Chairman-Cum-Managing Director, Food Corporation
of India, Headquarter 16.20 , Bara Khambha Lane, New
Delhi
2. The Zonal Manager (E), Food Corporation of India, Zonal
Office, 10-A, Middleton Road, Kolkata-71.
3. The General Manager, Food Corporation of India, Regional
Office, Patna
4. The District Manager, Food Corporation of India,
Exhibition Road, Patna ---------------------- Respondents.
----------------------------------
02 14-09-2011 Heard learned counsel for the petitioner and learned
counsel appearing on behalf of all the Respondents/ Food
Corporation of India.
The present writ petition was filed in the year 2008 with a
prayer to direct the Respondents for payment of all the retiral dues.
The petitioner in the writ petition has admitted that D.C.R. gratuity
and leave encashment were paid to the petitioner immediately after
retirement in the year 2005 itself. The petitioner had retired on
31.01.2005 as Assistant Manager (G) from the District Office, Food
Corporation of India, Patna.
In this case, a counter affidavit has been filed on behalf of
the Respondents, wherein it has been indicated that all the retiral
dues have already been paid to the petitioner. Even for fixation of
pension, the District Office of the Food Corporation of India has
already forwarded the pension papers on 14.03.2005 to the office of
the Regional Provident Fund Commissioner, New Delhi and
2
pension was already fixed. No rejoinder to the counter affidavit has
been filed.
In view of the statements made in the counter affidavit, it
is evident that the grievances of the petitioner have already been
redressed and, as such, there is no need to keep the matter further
pending.
The writ petition stands disposed of.
( Rakesh Kumar, J.)
NKS/-