In the High Court of Jharkhand at Ranchi
W.P.(S) No. 3974 of 2011
Uday Pratap Singh................................................Petitioner
VERSUS
Mineral Area Development Authority and others...Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr.Niranjan
For the MADA : Mr.Bhawesh Kumar
2/ 27.7.11
. 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 father late Ram Prasad Singh died in harness on 25.10.2008, while he
was on the post of Sanitary Inspector at Baghmara Health Centre, Mineral Area
Development Authority but the death-cum- retiral dues have still not been paid to the
petitioner, who is son of the deceased employee, though several representations had
been filed before the authority but nothing had been done in this respect and
therefore, there was no option left with the petitioner but to move to this Court.
Learned counsel further submits that the petitioner does have
four more brothers, who have given no objection certificate in favour of the petitioner
and at the time of payment, if the authority intends to have the affidavit in this
respect, the said affidavit would be filed.
Since the claims are still to be decided, this writ application is
disposed of with a direction to the petitioner to file a fresh representation raising all
the claims which have been claimed in this writ application within a period of three
weeks from today along with a copy of this order before the Managing Director,
Mineral Area Development Authority, respondent no.2. On receipt of such
representation, the respondent no.2 shall be taking decision in respect of the
payment of retiral claims of the petitioner within a period of eight weeks thereafter.
(R.R.Prasad, J.)
ND/