High Court Jharkhand High Court

Sita Devi vs Jharkhand State Electricity Bo on 20 July, 2011

Jharkhand High Court
Sita Devi vs Jharkhand State Electricity Bo on 20 July, 2011
              In the High Court of Jharkhand at Ranchi
                     W.P.(S) No.2206 of 2008

              Sita Devi          .........................................................Petitioner
                    VERSUS
              Jharkhand State Electricity Board and others................ Respondents
              CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

              For the Petitioner : M/s.R.K.Mishra & D.K.Prasad
              For the J.S.E.B : Mr. Mukesh Kumar

5/ 20.7.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State-Electricity Board.

Learned counsel appearing for the petitioner submits that the

petitioner’s husband, late Naresh Mandal, an employee of Jharkhand State

Electricity Board died on account of electrocution during course of his employment

and therefore, the petitioner, being widow of the deceased employee, put forth her

claim under the Workmen’s Compensation Act and also under the Bihar State

Electricity Board Accident Compensation Scheme,1988 whereby compensation

which was to be paid under the Workmen’s Compensation Act has already been

paid but the compensation towards relief of Rs.1,00,000/- under the Workmen’s

Compensation Scheme and further full pay and allowance as family pension till date

of the retirement of the deceased has not been given to the petitioner, though the

petitioner had made representation before the authority but nothing fruitful came out

and therefore, the petitioner has come to this Court for redressal of her grievances.

In view of the fact that the claim has still not been decided by the

competent authority, this writ application is disposed of with a direction to the

petitioner to file a fresh representation before the Managing Director-cum-Chief

Engineer, Jharkhand State Electricity Board, respondent no.1 raising all her claims

which have been raised in this application along with a copy of this order within a

period of three weeks from today and the respondent no.1 on getting the

representation shall be taking decision in the matter of payment of compensation

towards relief of Rs.1,00,000/- and also full pay and allowance to the petitioner

within a period of eight weeks thereafter.

The amount found payable be paid to the petitioner immediately

thereafter.

( R. R. Prasad, J.)

ND/