IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3118 of 2011
SHARDA PRASAD SINGH, Son of Late Jagdish Singh, resident
of Village- Nawadih, P.S. Rupau, District-Nalanda--------Petitioner
Versus
1. THE STATE OF BIHAR through the Secretary, Energy
Department, Bihar, Patna
2. The Central Manager-cum-Chief Engineer, Electrical Supply
Region, Bhagalpur
3. The Electrical Superintending Engineer, Accounts Officer,
Electric Supply Circle, Munger
4. The Electrical Executive Engineer, Electric Supply Division,
Jamui
5. The Bihar State Electricity Board, Bihar,Patna through its
Secretary
6. The Assistant Electrical Engineer, Electric Supply Sub-
Division,Sikandra, District-Jamui ----------- Respondents.
-----------
02 22-02-2011 Heard Sri Durgesh Nandan, learned counsel for the
petitioner, Sri Ajay Kumar Gautam, learned counsel appearing
on behalf of the Respondent no.2 to 6/ Bihar State Electricity
Board as well as learned A.C. to A.A.G.No.7.
The petitioner, who retired with effect from
31.10.2006 as Head Clerk from the office of Electrical Supply
Sub Division, Sikandra, has made a limited prayer for directing
the Respondents to make payment of gratuity amount as well as
arrears of pension due since 31.11.2006 to 31.7.2007.
With the consent of the parties, the writ petition is
being disposed of with liberty to the petitioner to file a detailed
representation before the Respondent no.2, i.e. the General
Manager-cum-Chief Engineer, Electrical Supply Region,
Bhagalpur within a period of six weeks from today. If such
representation is filed by the petitioner, the Respondent no.2 is
2
directed to take all steps for clearing all the dues of the petitioner
within a period of two months from the date of filing of such
representation. In case of refusal, Respondent no.2 is directed to
pass speaking order within the aforesaid time.
With above observation and direction, the petition
stands disposed of.
NKS/- ( Rakesh Kumar, J.)