High Court Patna High Court - Orders

Ram Dulari Devi vs The State Of Bihar &Amp; Ors on 4 July, 2008

Patna High Court – Orders
Ram Dulari Devi vs The State Of Bihar &Amp; Ors on 4 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.86 of 2005
                                RAM DULARI DEVI
                                     Versus
                            THE STATE OF BIHAR & ORS
                                  -----------

7/ 04-07-2008 Heard learned counsel for the petitioner and learned

counsel for the State.

This writ petition has been filed for pre and post retiral

dues but according to the petitioner all the grievances have been

redressed, except interest.

In the said facts and circumstances, this writ petition is

disposed of with a liberty to the petitioner to raise his grievance with

regard to interest before the authorities concerned within four weeks

from today. If such an application is filed within the prescribed time

then the concerned authority should dispose of the petitioner’s

application within eight weeks thereafter by a speaking order in

accordance with law. If any amount is found legally payable, it should

be paid to the petitioner immediately thereafter.

B.Tiwary/                                                  ( S. N. Hussain,J )