High Court Jharkhand High Court

Raj Mahendra Paswan vs State Of Jharkhand & Ors. on 25 July, 2011

Jharkhand High Court
Raj Mahendra Paswan vs State Of Jharkhand & Ors. on 25 July, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(S) No.907 of 2011
           Raj Mahendra Paswan                      ...    ...    Petitioner
                         Versus
           The State of Jharkhand & ors.            ...    ...    Respondents
                               -----
           CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                               -----
           For the Petitioner        : Mr. Manoj Tandon, Advocate
           For the State             : J.C. to G.P.-III.
                               -----
02/25.07.2011

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State.

Learned counsel appearing for the petitioner submits that the

petitioner while working on the post of ‘Assistant Traffic Inspector’ (Stand

Incharge), Ranchi, got retired on 31.05.2010, but the post retiral benefit i.e.

amount to be paid towards CPF, Gratuity, Leave Encashment and other

admitted claim have not been paid to the petitioner, though the petitioner had

made representation before the authority but that did not bear any fruit. That

apart, the petitioner has also not been paid arrears of salary w.e.f. April, 1996

to December, 2004 for which the petitioner time without number, had made

representations before the authority to make payment.

In view of the fact that the claim is still to be determined by the

authority, this writ application is disposed of with a direction to the petitioner to

file a fresh representation along with a copy of this order before the respondent

No.1- Commissioner, Department of Transport, Govt. of Jharkhand, Ranchi,

within a period of three weeks from today. On receipt of such representation,

the respondent No.1 would be taking decision in the matter of payment to be

paid towards CPF, Gratuity, Leave Encashment and also arrears of salary

w.e.f April, 1996 to December, 2004 and also other admitted claim, along with

statutory interest, if any, admissible to the petitioner within a period of eight

weeks thereafter.

(R.R. Prasad, J.)

Ravi/