High Court Jharkhand High Court

Roimoni Champia vs Steel Authority Of India Ltd. on 29 June, 2011

Jharkhand High Court
Roimoni Champia vs Steel Authority Of India Ltd. on 29 June, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             W.P.(S) No.1694 of 2011

               Roimoni Champia                                   .... Petitioner
                                         Versus
               SAIL & ors.                                       ...Respondents

           Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

           For the Petitioner            : Mr. R.P.Gupta, Advocate
           For the Respondents           : J.C. to Mr.Ananda Sen, Advocate
                                     -----

2/29.06.2011

In this writ petition, the petitioner has prayed for a direction on the
respondents to pay the death-cum-retiral benefits, payable to the petitioner,
after the death of her husband-Late Bage Champia.

It has been stated that the petitioner’s husband, who was in the service of
respondents as a Miner, died in harness on 05.092009. After the death of her
husband, petitioner was entitled to get death-cum-retiral benefits and other
benefits, but inspite of her repeated requests and representations, nothing was
paid till date.

Learned counsel, appearing on behalf of the respondents, submitted that
the petitioner’s claim shall be considered and appropriate order shall be passed
without further delay.

Considering the said submissions, this writ petition is disposed of
directing the respondents to consider the petitioner’s claim and pass appropriate
order in accordance with law, within a period of six weeks from the date of
receipt/production of a copy of this order.

If the petitioner is found entitled to get the death-cum-retiral benefits, as
claimed by her, admitted amount with statutory interest shall be paid to the
petitioner within a period of six weeks thereafter.

If the amount(s), found payable to the petitioner, is/are not paid within the
said period, the petitioner shall be entitled to get additional interest @ 10% per
annum till the date of final payment.

( Narendra Nath Tiwari, J.)
s.b.