IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1449 of 2011
SINGHESHWAR YADAV @ SINGESAR YADAV S/O LATE ANUP YADAV,
RESIDENT OF MOHALLA HANUMAN PATH (SABOUR ROAD),
TILKAMANJHI, P.S. TILKAMANJHI, DISTRICT BHAGALPUR.
... ... PETITIONER.
Versus
1. THE BIHAR STATE ELECTRICITY BOARD, VIDYUT BHAWAN, BAILEY
ROAD, PATNA, THROUGH ITS SECRETARY.
2. THE CHAIRMAN, BIHAR STATE ELECTRICITY BOARD, VIDYUT
BHAWAN, BAILEY ROAD, PATNA.
3. THE SECRETARY, BIHAR STATE ELECTRICITY BOARD, VIDYUT
BHAWAN, BAILEY ROAD, PATNA.
4. THE JOINT SECRETARY, BIHAR STATE ELECTRICITY BOARD,
VIDYUT BHAWAN, BAILEY ROAD, PATNA.
5. THE FINANCIAL CONTROLLER-1, BIHAR STATE ELECTRICITY
BOARD, VIDYUT BHAWAN, BAILEY ROAD, PATNA.
6. THE DIRECTOR (TERMINAL BENEFITS), BIHAR STATE
ELECTRICITY BOARD, VIDYUT BHAWAN, BAILEY ROAD, PATNA.
7. THE DEPUTY DIRECTOR OF ACCOUNT(HEAD QUARTER),BIHAR STATE
ELECTRICITY BOARD, VIDYUT BHAWAN,BAILEY ROAD, PATNA.
8. THE GENERAL MANAGER-CUM-CHIEF ENGINEER, ELECTRIC SUPPLY
AREA BOARD,BHAGALPUR.
9. THE DEPUTY DIRECTOR OF ACCOUNTS, ELECTRIC SUPPLY AREA
BOARD, BHAGALPUR.
10. THE ELECTRICAL SUPERINTENDING ENGINEER, ELECTRICAL
CIRCLE BHAGALPUR.
11. THE ELECTRICAL EXECUTIVE ENGINEER, URBAN ELECTRIC SUPPLY
DIVISION, BHAGALPUR.
... ... RESPONDENTS.
-----------
2. 24.1.2011. Heard Shri Sheo Kumar Jha, learned
counsel for the petitioner and Smt. Neelu
Agrawal, learned counsel appearing on
behalf of all the respondents i.e. Bihar
State Electricity Board.
The petitioner, who retired with
effect form 31.3.2010 as Junior Line Man,
has prayed for directing the respondents to
make payment of amount of G.P.F., Gratuity,
Leave Encashment and G.S.S. with interest.
2
With the consent of parties, the
writ petition is being disposed of with
liberty to the petitioner to file a fresh
representation before respondent no.3, i.e.
Secretary, Bihar State Electricity Board
within a period of six weeks from today. If
such representation is filed, the
respondent no.3 is directed to examine the
same and pass appropriate order for
redressing the grievances of the petitioner
within a period of three months from the
date of filing of such representation. The
petitioner shall also be entitled for
admissible interest.
With above observation and
direction, the petition stands disposed of.
( Rakesh Kumar,J.)
N.H./