IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13984 of 2010
RAMPATI DAS SON OF SUKH LAL DAS RESIDENT
OF VILLAGE AND P.O. SONABHADRA, P.S. KARPI,
DISTRICT ARWAL.
Versus
1. THE STATE OF BIHAR THROUGH THE
P[RINCIPAL SECRETARY, ANIMAL HUSBANDRY,
DEPARTMENT, BIHAR PATNA VIKASH BHAWAN,
BAILEY ROAD , PATNA
2. THE DIRECTOR ANIMAL HUSBANDRY
DEPARTMENT, VIKASH BHAWAN, BAILOEY ROAD,
PATNA.
3. THE ASSISTANT DIRECTOR CATTLE (D.V)
LARGE CATTLE DEVELOPMENT (PROJECT) FIELD
LEVEL BIKRAM (PATNA)
4. THE ACCOUNTANT GENERAL, BIHAR PATNA
BIREHAND PATEL MARG PATNA
5. THE DIRECTOR GENERAL PROVIDENT FUND
PANT BHAWAN BAILEY ROAD PATNA.
6. THE DISTRICT PROVIDENT FUND OFFICER
PATNA COLLECTRIATE, PATNA
-----------
02. 26.08.2010 Heard learned counsels for the petitioner, State
as also the Accountant General.
The grievance of the petitioner is that petitioner
has received his retiral dues after superannuation on
30th of November 1998 as Veterinary Supervisor while
working under the respondent no. 3. However, the entire
provident fund dues has not been paid to the petitioner
since petitioner has received only a sum of Rs.
1,17,294/- on account of provident fund dues.
Learned counsel appearing for the respondent-
State submits that the averments made in the petition as
2
well as in the representation is not clear with regard to
the claim of the petitioner.
In the above circumstances, learned counsel for
the petitioner submits that for expeditious disposal of the
pending claims, petitioner proposes to file a
representation before the respondent no. 6.
In view of the above, in case such representation
stating details of unpaid claims is filed by the petitioner
within a period of four weeks along with the certified
copy of the present order as also the copy of the relevant
documents, if any, in support of the claim, the above
respondent shall consider the claims of the petitioner as
raised in the representation in accordance with law
expeditiously, preferably within a period of four months
on receipt of such representation so that the grievances
of the petitioner could be settled without delay and the
admitted dues could also be paid along with interest
permissible under the rules.
The writ application stands disposed of with the
above observations/directions.
Jagdish/ ( Shailesh Kumar Sinha, J.)