High Court Patna High Court - Orders

Ram Bahadur Mochi vs The State Of Bihar &Amp; Ors on 28 March, 2011

Patna High Court – Orders
Ram Bahadur Mochi vs The State Of Bihar &Amp; Ors on 28 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.5410 of 2011
          RAM BAHADUR MOCHI, S/O LATE RAM DAHIN MOCHI, RESIDENT
          OF VILLAGE VEAISHA, P.O. GATH DUMARI, P.S. PUNPUN,
          DISTRICT PATNA.
                  ...                       ...  PETITIONER.
                                  Versus
     1.   THE STATE OF BIHAR
     2.   THE SECRETARY, REVENUE DEPARTMENT, STATE GOVERNMENT OF
          BIHAR.
     3.   THE COLLECTOR OF PATNA.
     4.   DISTRICT ACCOUNT OFFICER, PATNA.
     5.   CIRCLE OFFICER OF DHANARUA, DISTRICT PATNA.
                  ...                       ...  RESPONDENTS.
                               -----------

2. 28.3.2011. Heard Shri Rakesh Kumar, learned

counsel for the petitioner and Smt.

Parinita Raj, learned A.C. to G.P.7.

The petitioner, who retired with

effect from 30.11.2010 as Revenue Halka

Karamchari from Circle Office Dhanarua,

Patna, has prayed for directing the

respondents to clear his retiral dues. The

petitioner has also filed representation

before respondent no.5 for clearing the

dues. However, till date, no decision has

been taken.

The writ petition is being disposed

of granting liberty to the petitioner to

file a fresh representation before

respondent nos.3 and 5 within a period of

six weeks from today. If such

representation is filed, both the
2

respondents are required to examine the

same and pass appropriate order in

accordance with law redressing the

grievances of the petitioner within a

period of three months from the date of

filing of such representation. Both the

respondents are further directed to clear

all the admitted retiral dues of the

petitioner within aforesaid time. In case

of refusal, both the respondents are

directed to pass a speaking order within

three months from the date of filing of

such representation.

With aforesaid observation and

direction, the petition stands disposed of.

N.H./                             ( Rakesh Kumar,J.)