IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10279 of 2010
SMT.ASHA KANTH W/O LATE PROF. (DR) DRISHNA MOHAN KANTH R/O
MOH SHASTRI NAGAR, ROAD NO.6, P.S.KASIM BAZAR, DISTT-MUNGER
Versus
1. THE STATE OF BIHAR THROUGH THE COMMISSIONER -CUM-
SECRETARY, DEPARTMENT OF FINANCE GOVERNMENT OF BIHAR,
OLD SECRETARIAT, PATNA
2. THE COMMISSIONER CUM-SECRETARIAT, DEPARTMENT OF HIGHER
EDUCATIon GOVERNMENT OF BIHAR, NEW SECRETARIAT, PATNA
3. THE DIRECTOR , DEPARTMENT OF HIGHER EDUCATION
GOVERNMENT OF BIHAR, NEW SECRETARIAT, PATNA
4. TILKA MANJHI BHAGALPUR UNIVERSITY BHAGALPUR THROUGH ITS
REGISTRAR
5. THE VICE CHANCELLOR TILKA MANJHI BHAGALPUR UNIVERSITY
6. THE REGISTRAR TILKA MANJHI BHAGALPUR UNIVERSITY,
BHAGALPUR
7. THE FINANCE OFFICER, TILKA MANJHI BHAGALPUR UNIVERSITY,
BHAGALPUR
8. THE PRINCIPAL R.D.& D.J.COLLEGE, MUNGER
-----------
2 06.07.2010 Heard learned counsels for the petitioner and the
respondent-University.
The grievance of the petitioner is that her husband
died in harness on 23rd April, 1996 while working on the post
of University Professor, but the entire death-cum-retiral
benefits have not been settled till date.
It is submitted that the petitioner is receiving the
family pension from the year 2003 in unrevised scale, and as
such, she is entitled to the arrears of family pension with
effect from the date of death of her husband on the correct
scale of pay admissible to her husband at the time of his
death.
Mr. Anil Singh, learned counsel appearing for the
respondent-University submits that the claims of the
petitioner shall be considered without delay as per law.
In the above circumstances, learned counsel for the
petitioner submits that for expeditious disposal of the
pending claims as highlighted in this writ application,
petitioner proposes to file a representation before the
respondent no.6.
In such view of the matter, in case such
representation stating details of unpaid claims is filed by the
petitioner within a period of six weeks from today along with
the certified copy of the present order as also the copy of the
relevant documents, if any, in support of the claim, the
grievances of the petitioner raised in the representation shall
be considered in accordance with law expeditiously preferably
within a period of four months on receipt of such
representation so that the grievances of the petitioner could
be settled without delay and upon consideration the admitted
dues found payable could also be paid to the petitioner along
with interest permissible under the rules.
The writ application stands disposed of with the
above observations/directions.
Manish/- (Shailesh Kumar Sinha,J.)