In the High Court of Jharkhand at Ranchi
W.P.(S) No. 64 of 2011
Urmila Devi....................................................Petitioner
VERSUS
State of Jharkhand and others.............. Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr. Ramesh Kumar Singh
For the Respondents 3 and 4: Mr. Rajesh Kumar
For the State :J.C to S.C.I
6/11.7.11
. Heard learned counsel appearing for the petitioner and learned
counsel appearing for the RIMS.
Learned counsel appearing for the petitioner submits that the
petitioner has come to this Court for a direction to the authority to make
payment of arrears of salary for the period from June, 2010 to September,
2010 and also for payment of provident fund.
Learned counsel submits that so far the first claim regarding
payment of arrears of salary is concerned, that is disputed one as during that
period, the petitioner had not discharged his duties and therefore, the matter
has been referred to the Director/Secretary, Department of Health and Family
Welfare, Government of Jharkhand and so far the claim for payment towards
provident fund is concerned, the matter has been referred to the District
Provident Fund Officer, Ranchi. The payment is to be made from his end.
In view of the submission, let this matter be listed after three
weeks in anticipation of payment be made towards provident fund and at the
same time, it is expected that the order would be passed by the
Secretary/Director, Department of Health and Family Welfare, Government of
Jharkhand.
Let a copy of this order be handed over to learned counsel
appearing for the State for doing needful in the matter.
( R. R. Prasad, J.)
ND/