High Court Patna High Court - Orders

Urmila Pathak vs The State Of Bihar &Amp; Ors on 8 December, 2010

Patna High Court – Orders
Urmila Pathak vs The State Of Bihar &Amp; Ors on 8 December, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.19752 of 2010
URMILA PATHAK WIFE OF LATE DWARIKA PATHAK, RESIDENT OF VILLAGE
KAPASIA, P.S. KOCHAS, DISTRICT ROHTAS.
         ...                           ...   PETITIONER.
                                Versus
  1. THE STATE OF BIHAR
  2. THE CHIEF SECRETARY CUM COMMISSIONER, BUILDI9NG AND
       CONSTRUCTION DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
  3. THE PRINCIPAL SECRETARY, PUBLIC WORKS DEPARTMENT, BIHAR
       PATNA.
  4. THE PRINCIPAL SECRETARY, BUILDING AND CONSTRUCTION
       DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
  5. THE ADDITIONAL SECRETARY, BUILDING AND CONSTRUCTION
       DEPARTMENT, GOVERNMENT OF BIHAR, BISHWSARAIA BHAWAN, PATNA.
  6. THE ENGINEER IN CHIEF, BUILDING AND CONSTRUCTION
       DEPARTMENT, GOVERNMENT OF BIHAR, BISHWSARIA BHAWAN, PATNA.
  7. THE CHIEF ENGINEER,(SOUTH), BUILDING AND CONSTRUCTION
       DEPARTMENT, BIHAR, PATNA.
  8. THE SUPERINTENDING ENGINEER, BUILDING NIRUPAN CIRCLE 1,
       BUILDING CONSTRUCTION DEPARTMENT, PATNA.
  9. THE EXECUTIVE ENGINEER, BUILDING DIVISION, ARA.
          ...                            ...   RESPONDENTS.
                             -----------

2. 8.12.2010. The petitioner’s husband died on

6.7.2010, while he was posted as Assistant

Engineer in the Building Construction

Department, Government of Bihar. She has

prayed for directing the respondent-

authorities to settle entire retiral dues

such as Family Pension, Gratuity, Leave

Encashment, payment of arrears of D.A.,

G.P.F. amount etc. It has been stated that

even after expiry of more than five months,

no step has been taken by the respondents to

redress the grievances. It has been submitted

by learned counsel for the petitioner that
2

even provisional pension has not been fixed.

With the consent of the parties, the

writ petition is being disposed of with a

direction to the respondents to redress the

grievances of the petitioner within a period

of eight weeks from the date of

receipt/production of a copy of this order.

The respondents may take step for sanctioning

provisional pension within a period two weeks

from the date of production of a copy of this

order.

With above observation and direction,

the petition stands disposed of.

( Rakesh Kumar,J.)
N.H./