High Court Jharkhand High Court

Sabita Devi vs M.D., Mineral Area Development on 29 April, 2011

Jharkhand High Court
Sabita Devi vs M.D., Mineral Area Development on 29 April, 2011
                         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   W. P.(S) No. 2560 of 2010
           Sabita Devi                                              ..... Petitioner
                                          Versus
           The Managing Director, Mineral Area Development Authority, Dhanbad & Others
                                                                    ..... Respondents
                                           -----
                    CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                           -----
           For the Petitioner        - Mr. Rajesh Kumar
           For the Respondents       - Mr. Bhawesh Kumar
                                           -----

6/29.4.2011

When the case is taken up, learned counsel for the petitioner submitted that

the major amounts of arrears have been paid to the petitioner, but still some amount is

payable by the respondents.

Learned counsel appearing on behalf of the respondents has not disputed the

said contentions of learned counsel for the petitioner.

Considering the above, this writ petition is disposed of giving liberty to the

petitioner to file representation regarding the balance amount claimed by her. On

receipt of such representation, the Managing Director, Mineral Area Development

Authority, Dhanbad shall consider the same and pass appropriate order in accordance

with law. If the amount claimed by the petitioner is found payable, the same shall be

paid without any delay.

     S.K                                                             (NARENDRA NATH TIWARI, J)