IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9622 of 2006
Ram Nandan Sharma, Son of Late Hardeo Singh, resident of
Mohalla- Krishna Nagar, Raja Bazar, District- Jehanabad
-------------- Petitioner
Versus
1. The State Of Bihar through the Chief Secretary, Government of
Bihar, Old Secretariat, Patna
2. The Secretary, Department of Secondary Education, Government of
Bihar, New Secretariat, Patna
3. The Director, Secondary Education, Budha Marg,Patna
4. The Under Secretary, Department of Secondary Education, New
Secretariat,Patna
5. The District Education Officer, Jehanabad at Jehanabad
6. The District Provident Fund Officer, Jehanabad at Jehanabad
7. The Treasury Officer, Jehanabad at Jehanabad
8. The Accountant General,Bihar, Birchand Patel Path,Patna
----------------- Respondents.
-----------
02 04-04-2011 Heard Sri Amrendra Kumar, learned counsel for the
petitioner and Sri Yaswant Kumar Chaman, learned A.C. to
Standing Counsel no.25 appearing on behalf of Respondent nos. 1
to 7 /State.
The writ petition was filed in the year 2006 with a
prayer to direct the Respondents to make payment of all the retiral
dues. It was submitted by learned counsel for the petitioner that
during the pendency of the writ petition, all the retiral dues have
already been cleared. However, it is being claim that admissible
statutory interest has not been paid on the G.P.F. and other retiral
dues. It was submitted by learned counsel for the petitioner that
the writ petition may be disposed of granting liberty to the
petitioner that if some grievances still exist in respect of claim of
interest, he may file representation before the competent authority.
In view of the stand taken by the parties, there is no
2
need to keep the matter further pending.
The writ petition is disposed of granting liberty to the
petitioner as indicated above.
NKS/- ( Rakesh Kumar,J.)