High Court Jharkhand High Court

Sudama Devi vs Union Of India & Ors on 14 October, 2011

Jharkhand High Court
Sudama Devi vs Union Of India & Ors on 14 October, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                W.P. (S) No. 3845 of 2010
Sudama Devi                               ...... Petitioner
                           Versus 
Union of India & others                   ...... Respondents
CORAM:        HON'BLE MR. JUSTICE D.N. PATEL  
 For the Petitioner    : M/s Nikesh Kr. Sinha, S.K. Sinha, Advocates
For the Respondents : J.C. to ASGI
                              ­­­­­­­­­
                th
 04/Dated: 14    October, 2011
                                      

1.

Counsel for the petitioner submitted that the petitioner is mother of 
the   deceased   employee   and   the   retirement   benefits   have   not   been   paid 
especially the pension.  

2. This Court has called upon the respondents to give the exact answer 
why   the   widow   of   the   employee   has   not   been   paid   the   pension.   The 
employee expired in the  year, 2010. Period of approximately 12 months 
have  been   elapsed.  There   is   no proper   answer   with  the   counsel   for  the 
respondents   that   why   the   pension   is   not   paid   to   the   widow   employee. 
Enough time has been elapsed. 

3. I   therefore,   stay   the   salary   of   respondent   no.   2,   who   is   Director 
General   of   Police,   ITBP   (CGO   Complex),   Block     No.   2,   Central   Office 
Premises, PO & PS­Lodhi Road, New Delhi. 

4. I further direct respondent no. 1, Union of India through Secretary, 
Ministry of Home Affairs, Government of India, PO & PS North Block, New 
Delhi­110001 not to pay the salary to respondent no. 2 till the pension is 
paid to the widow of the deceased employee. There is no argument at all 
with the counsel for the respondents. Not a single reason could have been 
given by the counsel for the respondents that why the pension is not paid 
to the widow of the deceased. 

5. At the request made by the counsel for the respondents, the matter is 
adjourned on 21st October, 2011. If the pension is paid, the counsel for the 
respondents   can   mention   this   matter   immediately   before   this   Court   for 
passing further order.   

6. Registry of this Court is directed to send a copy of this order by ‘FAX’ 
message to the Secretary, Ministry of Home Affairs, Government of India, 
New Delhi. 

                     (D.N. Patel, J)
VK