IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2910 of 2009
Satya Narayan Singh .... Petitioner
Versus
Jharkhand State Electricity Board & ors. .... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Ashok Kumar Jha, Advocate
For the Respondents : Mr. Mukesh Kumar Sinha, Advocate
th
03/Dated: 14 October, 2011
1.
Learned counsel for the petitioner submitted that the petitioner has retired
from the services of the respondents on 30th November, 2006 and amount of
General Provident Fund has been paid to him at a much belated stage and,
therefore, it is prayed in paragraph 1 of the memo of the petition that interest
for the period running from 1st December, 2006 to 24th October, 2007 may be
paid to the petitioner as per law and the same may be directed to be paid within
stipulated time. Rest of the prayers made in the memo of the petition are not
pressed.
2. Learned counsel for the respondents submitted that amount of General
Provident Fund has already been paid to the petitioner and the rate of interest
upon the General Provident Fund amount is varying and, therefore, let a suitable
direction be given to the respondents to calculate and pay the same.
3. In view of these submissions, I hereby direct the respondents to calculate
interest upon the General Provident Fund amount for the period running from
1st December, 2006 to 24th October, 2007 at the statutory rate of interest
prevailing during the aforesaid period. This calculation shall be made by the
respondents within a period of four weeks from today. I further direct the
respondents to make the actual payment of the interest within further period of
four weeks, thereafter.
4. In view of the aforesaid directions, this writ petition is disposed of.
(D.N. Patel, J.)
Ajay