High Court Jharkhand High Court

Rusun Oraon & Ors. vs Heavy Engineering Corporation on 12 July, 2011

Jharkhand High Court
Rusun Oraon & Ors. vs Heavy Engineering Corporation on 12 July, 2011
             In the High Court of Jharkhand at Ranchi

                    W.P.(S) No.2436 of 2006

             Rusu Oraon and others.......................Petitioners

                    VERSUS

             H.E.C and others............................ Respondents

             CORAM: HON'BLE MR.JUSTICE R.R.PRASAD

             For the Petitioners : Mr.Binod Kumar
             For the H.E.C     : Mr. A.K.Mishra
             For the Respondents 5 to 7: Mr.Arwind Kumar

11/ 12.7.11

.Heard learned counsel appearing for the petitioners, learned

counsel appearing for the H.E.C and learned counsel appearing for the

respondents 5 to 7.

The petitioner no.1, father of 2nd wife of the deceased employee,

late Lakhwa Oraon and also petitioners 2 and 3, daughters of 2nd wife

of the deceased employee, late Lakhwa Oraon, had come to this Court

for direction to the respondent-H.E.C to make payment atleast of 50%

of the death-cum-retiral benefit which was admissible to the deceased

employee who died in course of service. The petitioners when put forth

their claims for payment of death-cum-retiral benefit before the

authority of H.E.C, it was denied on the plea that the same would be

paid on production of succession certificate which action is quite illegal.

Learned counsel appearing for the respondents 5 to 7 submits

that the respondents 5 to 7 being the daughter and sons of the 1st wife

of the deceased employee in whose favour succession certificate has

been granted are entitled to get death-cum-retiral benefit due to be paid

to the deceased employee, still when they approached before the

authority of the H.E.C, they were asked to bring succession certificate

and on production of the succession certificate, some of the payments

have been made.

Learned counsel appearing for the H.E.C also submits that since

there was a dispute as to who would be entitled to have death-cum-

retiral benefit, both the persons were asked to bring succession

certificate and when the succession certificate was produced by
respondents 5 to 7, some of the payments have been made and under

this situation, the petitioners are not entitled to get death-cum-retiral

benefit.

Having heard counsel for the parties, it does appear that the

respondents 5 to 7 are either sons or the daughter of the 1 st wife of the

deceased employee whereas petitioners 2 and 3 are the daughters of

2nd wife of the deceased employee and the petitioner no.1 is the father

of the 2nd wife of the deceased employee and that in order to claim

death-cum-retiral benefit, succession certificate was produced on

behalf of the respondents 5 to 7 whereas petitioners have failed to

show their entitlement to receive death-cum-retiral benefit due to be

paid to the deceased employee.

Accordingly, I do not find any merit in this application. Hence,

this application is dismissed.

(R.R.Prasad, J.)

ND/