High Court Jharkhand High Court

Ram Bilash Sharma vs Jharkhand State Electricity Bo on 19 July, 2011

Jharkhand High Court
Ram Bilash Sharma vs Jharkhand State Electricity Bo on 19 July, 2011
              In the High Court of Jharkhand at Ranchi

                     W.P.(S) No.2620 of 2011

              Ram Bilash Sharma        ......................................Petitioner

                     VERSUS

              Jharkhand State Electricity Board and others. Respondents

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

              For the Petitioner : Mr.Rajiv Ranjan
              For the J.S.E.B :Mr. Mukesh Kumar Sinha

2/ 19.7.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State Electricity Board.

Learned counsel appearing for the petitioner submits that the

petitioner got retired from the post of Bill Clerk while posted in the office of Electrical

Executive Engineer, Electrical Supply Division, Seraikella on 30.11.2006. Thereupon

the petitioner’s pension was fixed and that apart, the amount towards G.P.F and

group insurance have also been paid but the following retiral dues have not been

paid.

1. Payment of gratuity

2. Fixation of pay on the revised scale for the purposes of
finalization of pension since the pay of the petitioner was
fixed at Rs.9040/- which is again on the basis of unrevised
scale.

3. Finalization of the pension of the petitioner on the revised
scale.

4. Arrears of pay in view of he revised pay made effect from
1.1.2006 upto date of retirement, I.e November, 2006.

5. Arrears of leave encashment on the basis of revised scale.

6. The statutory as well as penal interest on the above.

Learned counsel further submits that representation in this

respect had been made before the authority concerned but the authority has not

taken any decision with respect to the claim of the petitioner.

In view of the facts that the claims are still tobe decided by the

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

fresh representation before the Joint Secretary (III), Jharkhand State Electricity

Board, Ranchi, respondent no.2 raising all his grievances which have been raised in

this application along with a copy of this order within a period of three weeks from

today and the respondent no.2 on getting the representation shall be taking decision

in the matter of payment of retiral dues as also the statutory interest as claimed by

the petitioner within a period of eight weeks thereafter. At the same time, needful be
done in thematter of fixation of final pension.

Amount found payable be paid to the petitioner immediately

thereafter.

( R.R.Prasad, J.)

ND/