High Court Jharkhand High Court

Sumati Devi vs State Of Jharkhand & Ors. on 29 April, 2009

Jharkhand High Court
Sumati Devi vs State Of Jharkhand & Ors. on 29 April, 2009
     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       W.P. (S) No. 1250 of 2006
     Sumati Devi                               ...... Petitioner
                             Versus
     The State of Jharkhand & others           ...... Respondents
     CORAM:       HON'BLE MR. JUSTICE D.N. PATEL
      For the Petitioner: M/s Gouri Devi, A.K. Sahani
     For the Respts. : Mr. R.N. Sahay, Sr. S.C.-II
                   ---------

05/ Dated: 29th of April, 2009

1. The present petition has been preferred mainly for
getting retirement benefit of late husband of the present petitioner
who joined the service of the respondent in the year 1992 and
relieved from service for any reason in the year 1998 and was died
in the year 1999, still the amount of group insurance, salary for
the period running from April, 1992 to July, 1992, August, 1997 to
October, 1997 and May, 1998 to October, 1998 as well as for the
period November, 1998 to 20th June, 1999 i.e. for 20 months and
20 days, has not been paid.

2. It is also contended by the learned counsel for the
petitioner that the petitioner is also entitled for pension and at the
same time it is submitted that suffice it will be for disposal of this
writ petition, if direction is given to the respondents to treat this
writ petition as a representation and decide the aforesaid payment
and if it is legally payable to the petitioner that may be paid by the
respondents within the stipulated time.

3. Learned counsel for the respondents submitted that
infact the petitioner is not entitled for getting pension due to
shorter time of service. Nonetheless, whatsoever will be the legally
payable under deferent heads like group insurance, salary etc.
shall be decided and shall be paid within the stipulated time.

4. In view of these submissions, I hereby direct the
concerned respondents to treat this petition as representation and
decide the legally payable dues of late husband of the present
petitioner who had served from 1992 to 1998 under different
heading like group insurance, salary etc. for the aforesaid period or
what stated in para 11 of the memo of the petition and such other
legally payable dues will be decided within a period of eight weeks
from the date of receipt of a copy of this order.

4. In view of the aforesaid direction, this writ petition is
disposed of.

(D.N. Patel, J)
VK