High Court Jharkhand High Court

Ram Pravesh Sinha vs State Of Jharkhand & Ors on 19 August, 2011

Jharkhand High Court
Ram Pravesh Sinha vs State Of Jharkhand & Ors on 19 August, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI
               W.P. (S) No. 2579 of 2008

         Ram Pravesh Sinha                              ...             ...         Petitioner
                               Versus
         The State of Jharkhand and others              ...               ... Respondents
                               -----
         CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                               -----
         For the Petitioner    : Mr. M.M. Pan, Advocate
         For the Respondents : J.C. to S.C.-II
                               -----

5/19.08.2011

No counter affidavit has been filed on behalf of the State though

time was granted twice for filing the counter affidavit.

Learned counsel appearing for the petitioner submits that

the petitioner got retired from the post of Deputy Superintendent of

Education, Ranchi on 29.2.1996 but certain pre and post retiral dues

towards leave salary, group insurance, part of G.P.F. and the arrears of

salary accrued on account of first time bound promotion, being granted

w.e.f. 1.4.1981, have not been paid though the petitioner in this respect had

made several representation before the respondent no. 3-District

Superintendent of Education, Ranchi but he did not care at all to look into

the matter and to pass order in this respect.

Since the claim is still to be determined by the Authority,

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

fresh representation, putting forth all the claims, which have been raised in

this writ petition, before the District Superintendent of Education, Ranchi

(respondent no. 3) along with a copy of this order within three weeks from

today. On receipt of such representation, respondent no. 3 shall be taking

decision over the claims of the petitioner within a period of six weeks

thereafter.

(R.R. Prasad, J.)

AKT