IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 5808 of 2005.
Thakur Pandit .......Petitioner
Versus
The State of Jharkhand and others ... Respondents.
.............
CORAM: THE HON'BLE MR. JUSTICE AMARESHWAR SAHAY
For the Petitioner Mr. V.S. Jha, Advocate.
For the Respondents Mr. R.K. Singh, G.P. - IV
-----------
4/30.01.2009
Heard the parties and with their consent this writ petition is being
disposed of at this stage itself.
The grievance of the petitioner is that though he retired on
31.10.1995 from the post of Village Level Worker (Jan Sevak) but he
has not been paid pension on the revised scale as well as arrears of
salary and arrears of D.A. which the petitioner is legally entitled to be
paid. It is stated that though the petitioner submitted representation to
the Deputy Commissioner, Deoghar but no heed was paid by the
Deputy Commissioner to the grievance of the petitioner.
In view of the facts stated above, this writ petition is being
disposed of by giving liberty to the petitioner to file a fresh
representation before the Deputy Commissioner, Deoghar stating in
details about his claim and grievance along with supporting documents,
if any, within a period of two weeks from today. If such a representation
is filed by the petitioner, the Deputy Commissioner shall determine the
claim of the petitioner and pass reasoned order in accordance with law
within a period of four weeks from the date of receipt of such
representation. It is made clear that the amount found payable to the
petitioner must be paid to him within a period of two weeks from the
date of passing of such order failing which interest @ 10% p.a. would
be payable on the amount found payable to him till the date of payment.
With the aforesaid observations and directions, this writ petition
stands disposed of.
(AMARESHWAR SAHAY,J)
RC/