High Court Patna High Court - Orders

Raj Kumari Devi vs The State Of Bihar &Amp; Ors on 2 December, 2010

Patna High Court – Orders
Raj Kumari Devi vs The State Of Bihar &Amp; Ors on 2 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.16414 of 2009
                          RAJ KUMARI DEVI
                               Versus
                      THE STATE OF BIHAR & ORS
                              -----------

02. 02.12.2010 This writ petition was filed after serving two

copies in the office of the Advocate General, on 20.11.2009.

More than one year has passed, but the respondents

unfortunately have not considered it necessary to assist

the Court in timely dispensation of justice.

The relief prayed for is for compensation on

account of the death of the son of the petitioner in the

floods in the year 2007. It is her case that compensation

has been granted to others similarly situated, but the

petitioner is being discriminated. She has filed an

application in the prescribed form with proof of death on

31.10.2007 vide Registration No. 08.

The claim primarily arises under an executive

policy. If a counter affidavit had been filed, the Court

would have received proper assistance at this stage itself. If

it is adjourned for that purpose now, the writ application

shall then take its normal position in the cause list as a

pending matter to come up for fresh consideration years

later. Learned counsel for the State however seeks four

weeks time to file counter affidavit.

While granting four weeks time for filing of

counter affidavit, this Court directs the District Magistrate,
2

Samastipur to consider the application of the petitioner.

The pendency of the writ application does not inhibit him

in any manner from dealing with the application in

accordance with law and disposing it off accordingly by a

reasoned and speaking order, preferably within a

maximum period of six weeks from the date of

receipt/production of a copy of this order.

Needless to state that, if the District Magistrate

finds justification in the claim or in any part of the claim

under any policy decision, he shall not await the final

disposal of the writ application, but shall proceed to pay

the legitimate dues of the petitioner as assessed by him

within a period of six weeks from the date of receipt/

production of a copy of this order.

List this matter after four weeks.

P.K                                     ( Navin Sinha, J.)