High Court Jharkhand High Court

Rameshwar Prasad Singh vs State Of Jharkhand & Ors on 21 September, 2011

Jharkhand High Court
Rameshwar Prasad Singh vs State Of Jharkhand & Ors on 21 September, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (S) No. 2319 of 2009
        Rameshwar Prasad Singh                                      .... Petitioner
                                      Versus 
        The State of Jharkhand & ors.                               .... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                    :    Dr. S.N. Pathak, Sr. Advocate,
                                                  Mr. G.P. Sinha, Advocate
       For the Respondent­State              :    J.C. to G.A.
       For Respondent Nos. 2 & 3             :    M/s Deepak Roshan, Ratnesh Kr. Rupa Kumari
                                     ­­­­­­­­­
                       st
        03/Dated: 21    September, 2011
                                                 

       1.

Learned counsel for the petitioner submitted that suffice it will be for 
disposal of this writ petition, if a direction is given to respondent no. 3 to treat 
this writ petition as a representation and decide the claim of the petitioner for 
interest   upon   arrears   of   pension,   by   passing   a   detailed   speaking   order,   in 
accordance with law and within stipulated time, as given by this Court. 

2. I have heard learned counsel for the respondents, who has submitted 
that they have no much objection, if such a direction is given to respondent 
no. 3 to treat this writ petition as a representation and decide the claim of the 
petitioner, by passing a detailed speaking order, in accordance with law and 
within stipulated time, as given by this Court. 

3. In view of these submissions, I hereby direct respondent no. 3 (Regional 
Commissioner, Coal Mines Provident Fund, Asansole) to treat this writ petition 
as a representation and decide the claim of the petitioner for interest upon 
delayed payment of arrears of pension, by passing a detailed speaking order, in 
accordance with law, rules, regulations, polices and Government enforceable 
orders,   applicable   to   the   petitioner,   as   expeditiously   as   possible   and 
practicable, preferably within a period of eight weeks from the date of receipt 
of a copy of the order of this Court, after giving an adequate opportunity of 
being heard to the petitioner or to his representative.   

4. In view of the aforesaid directions, this writ petition is disposed of.

                                  (D.N. Patel, J.)
Ajay