High Court Jharkhand High Court

Sizharo Devi vs Mineral Area Development Autho on 16 August, 2011

Jharkhand High Court
Sizharo Devi vs Mineral Area Development Autho on 16 August, 2011
               In the High Court of Jharkhand at Ranchi

                     W.P.(S) No.4645 of 2011

           Sizharo Devi      .............................................................Petitioner

                     VERSUS

               Mineral Area Development Authority
               through its Managing Director and others.........Respondents

               CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

               For the Petitioner      : Mr. Jitendra Tripathi
               For the MADA             :Mr.Bhawesh Kumar

  2/16.8.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the MADA.

Learned counsel appearing for the petitioner submits that the

petitioner’s husband late Nathuni Bhagat while was under the employment of

MADA and was holding the post of Pump Operator, Kusundi Water Supply

Division, a unit of MADA died on 24.3.2000 but the petitioner has not been paid

a single farthing towards death-cum-retiral benefit, though the petitioner in this

respect had made representation before the Managing Director, MADA,

respondent no.1 but nothing was done in this respect by the respondent no.1.

Having heard learned counsel appearing for the parties, it does

appear that the claim of the petitioner has still to be decided by the authority

and therefore, this writ application is disposed of with a direction to the

petitioner to file a fresh representation putting forth all her claims which have

been raised in this writ application along with a copy of this order before the

Managing Director, MADA, respondent no.1 within a period of three weeks

from today. On receiving such representation, respondent no.1 shall be taking

decision in the matter of payment of death cum retiral benefits to the petitioner

within a period of eight weeks thereafter.

( R.R.Prasad, J.)

ND/