High Court Jharkhand High Court

Ram Prasad vs Mineral Area Development Autho on 28 January, 2010

Jharkhand High Court
Ram Prasad vs Mineral Area Development Autho on 28 January, 2010
                     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P. (S) No. 508 of 2009.
                                      ---
                Ram Prasad...     ...     ...     ...     ... ... ... Petitioner

                                           Versus

                1. Mineral Area Development
                   Authority through its
                   Managing Director, Dhanbad.
                2. Managing Director of M.A.D.A.
                3. Secretary of M.A.D.A.
                4. Personnel Officer of M.A.D.A.
                5. Executive Engineer, Water Supply
                   Division of M.A.D.A.
                6. Water Works Superintendent,
                   Damodar Head Works of M.A.D.A.            ...      ...        Respondents

                                 ---
                CORAM: HON'BLE MR. JUSTICE RAMESH KUMAR MERATHIA
                                 ---

                For the Petitioner         : Mr. Ajay Kumar Singh, Advocate.
                For the Respondents        : Mr. Bhawesh Kumar, Advocate.
                                           ---

3. 28.1.2010

. It is submitted that the petitioner has vacated the quarter
and furnished no dues certificate, but inspite of repeated requests,
his claims of retiral benefits and other dues have not been settled
as yet.

Counsel for the M.A.D.A. submitted that in the absence of
the counter affidavit, he is not in a position to accept or controvert
the statements made in the writ petition. However, he submitted
that the matter will be looked into.

In the circumstances, the petitioner is permitted to make a
fresh representation to the Managing Director of M.A.D.A.
(respondent no. 2) raising all his claims in detail along with
supporting documents, if any. The undisputed/legally payable
claims should be given to him. If any claim/part of it is found not
tenable/payable, reasons thereof should be communicated to the
petitioner. This exercise should be completed within eight weeks
from the date of receipt of the representation.

It is made clear that this Court has not gone into the merit of
the claim (s) of the petitioner.

With these observations and directions, this writ petition is
disposed of. However, no costs.

(R. K. Merathia, J)

AKS Cp.2.