High Court Jharkhand High Court

Shanti Devi No.1 vs State Of Jharkhand & Ors on 5 September, 2011

Jharkhand High Court
Shanti Devi No.1 vs State Of Jharkhand & Ors on 5 September, 2011
  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                W.P. (S) No. 4977 of 2011

         Shanti Devi                                   ... ...    Petitioner
                              Versus
        The State of Jharkhand and others              ...   ... Respondents
                              -----
        CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                              -----
        For the Petitioner    : Mr. S.N. Das, Advocate
        For the State         : J.C. to G.P.-III
        For the Corporation   : Mr. Indrajit Sinha, Advocate
                              -----
2/05.09.2011

Heard the parties.

Learned counsel appearing for the petitioner submits that

the petitioner while working as Safai Sewika in Sindri Anchal,

Dhanbad Municipal Corporation, Dhanbad got retired on 31.3.2007,

but not a single penny towards post retiral benefits has been paid to

the petitioner though she in this respect had made several

representation before the Authority, but the Authority did not take any

decision in the matter relating to the payment of post retiral dues to

the petitioner. That apart, certain dues towards pre-retiral benefits

are also there to be paid which have also not been paid to the

petitioner.

Since the claims are still to be determined by the

Authority, this writ application is disposed of directing the petitioner

to file a fresh representation, putting forth all the claims, which have

been raised in this writ petition, before the Chief Executive Officer,

Dhanbad Municipal Corporation, Dhanbad (respondent no. 2), along

with a copy of this order, within three weeks from today. On receiving

such representation, respondent no. 2 shall be taking decision on the

claims put forth on behalf of the petitioner towards pre and post

retiral dues within a period of eight weeks thereafter.

On determination, the amount, found admissible to the

petitioner, be paid to him immediately thereafter.

(R.R. Prasad, J.)
AKT