High Court Jharkhand High Court

Vidhya Nand Sharma vs Mineral Area Development Autho on 5 July, 2011

Jharkhand High Court
Vidhya Nand Sharma vs Mineral Area Development Autho on 5 July, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI
               W.P. (S) No. 2820 of 2011

         Vidhya Nand Sharma                          ... ...    Petitioner
                              Versus
         Mineral Area Development Authority (MADA),
         Dhanbad and others                         ...   ... Respondents
                              -----
         CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                              -----
         For the Petitioner   : Mr. Rajesh Kumar, Advocate
         For the MADA         : Mr. Bhawesh Kumar, Advocate
                              -----

2/05.07.2011

Heard the parties.

Learned counsel appearing for the petitioner submits that

the petitioner got retired on 31.7.2010 from the post of Meter Reader

while posted in Water Supply Sub Division, Jharia, a unit of Mineral

Area Development Authority (MADA), Dhanbad but not a single penny

towards retiral benefits i.e. arrears of salary, gratuity, provident fund,

group insurance, leave encashment etc. has been paid to the petitioner

though the petitioner in this respect has made several representation

before the Authority, but the Authority did not care to look to the

miseries of the petitioner.

In view of the facts and circumstances of the case, this

writ application is disposed of with a direction to the petitioner to file

a fresh representation raising all his claims, which have been claimed

in this writ petition, including the statutory interest, before the

Managing Director, MADA (respondent no. 1) along with a copy of this

order within three weeks from today and the respondent no. 1, on

receiving the representation, shall be taking a decision in respect of

payment of retiral dues of the petitioner within a period of eight weeks

from the date of receipt of the representation.

(R.R. Prasad, J.)

AKT