IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10046 of 2006
RISHIKESH PRASAD SINGH, SON OF LATE LAKHAN
SINGH, RESIDENT OF VILLAGE & P.O. BARAHIA, P.S.
BARAHIA, DISTRICT-LAKHISARAI ---- PETITIONER
Versus
1. BIHAR STATE CO-OPERATIVE LAND DEVELOPMENT
BANK LTD., BUDHA MARK, PATNA THROUGH ITS
CHAIRMAN
2. THE MANAGING DIRECTOR, BIHAR STATE CO-
OPERATIVE LAND DEVELOPMENT BANK LTD. BUDHA
MARG,PATNA
3. THE SENIOR ACCOUNT OFFICER, BIHAR STATE CO-
OPERATIVE LAND DEVELOPMENT BANK LTD. , BUDHA
MARG,PATNA --------------------- RESPONDENTS
-----------
03 04-04-2011 Heard learned counsel for the petitioner and Sri Rajesh
Prasad Chaoudhary, learned counsel appearing on behalf of
Respondent/ Bihar State Co-operative Land Development Bank
Ltd.
The petitioner, who retired with effect from 30.6.2005
as Head Clerk from the Headquarter of the Bihar State Co-
operative Land Development Bank Ltd., has prayed for directing
the Respondents to make payment of all retiral dues.
In this case, a counter affidavit on behalf of the
Respondent/ Bank has also been filed and the Respondent/ Bank
has not disputed the claim of the petitioner. However, due to
financial crunch it was not cleared and the matter is under process.
It was submitted by Sri Rajesh Prasad Choudhary, learned counsel
for the Respondent/ Bihar State Co-operative Land Development
Bank Ltd that it is expected that the retiral dues of the petitioner
shall be paid within two months.
2
In view of the stand taken by the learned counsel for
the Bank, learned counsel for the petitioner submits that this writ
petition may be disposed of, but direction should be given to the
Bank to make payment within the specified period.
In view of the stand taken by the parties, the writ
petition is being disposed of directing the Respondent no.2/
Managing Director, Bihar State Co-operative Land Development
Bank Ltd to make payment of all the retiral dues of the petitioner
within a period of two months from the date of receipt/production
of a copy of this order.
The petitioner has also made prayer for interest on
delayed payment. However, it is left to the Bank to examine the
same.
The petition stands disposed of with above observation
and direction.
NKS/- ( Rakesh Kumar,J.)