High Court Patna High Court - Orders

Vivekanand Thakur vs The Bihar State Electricity Bo on 30 June, 2011

Patna High Court – Orders
Vivekanand Thakur vs The Bihar State Electricity Bo on 30 June, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.10197 of 2011
          Vivekanand Thakur, son of late Jagmohan Thakur, resident
          Of village + Post Office- Aganagar, P.S. Kudhni (Maniari)
          District Muzaffarpur.
                  ...                       ...  Petitioner.
                                 Versus
     1.   The Bihar State Electricity Board, through its Chairman,
          Vidyut Bhawan, Patna. (Hereinafter referred to as
          Electricity Board).
     2.   The Chairman, Bihar State Electricity Board, Vidyut
          Bhawan, Patna.
     3.   The Secretary, Bihar State Electricity Board, Vidyut
          Bhawan, Patna.
     4.   The Joint Secretary, Bihar State Electricity Board,
          Vidyut Bhawan, Patna.
     5.   The Deputy Director Accounts, (Secretariat), Bihar State
          Electricity Board, Vidyut Bhawan, Patna.
     6.   The General Manager-cum-Chief Engineer, Central Electric
          Supply Area, Bihar State Electricity Board, Patna.
     7.   The Electrical Superintending Engineer (Store
          Verification), Bihar State Electricity Board, Vidyut
          Bhawan, Patna.
     8.   The Electrical Superintending Engineer, Patna Electric
          Circle, Patna.
     9.   The Electrical Executive Engineer, Electrical Central
          Store Digha, Patna.
                  ...                        ...   Respondents.
                              -----------

2. 30.6.2011. Heard Shri Ajey Kumar, learned

counsel for the petitioner and Shri Ajay

Kumar Gautam, learned counsel appearing on

behalf of all the respondents/Bihar State

Electricity Board.

The petitioner, who retired with

effect from 31.7.2009 as Assistant Store-

Keeper, Electrical Central Store, Digha,

Patna, has prayed for directing the

respondents for making payment of Gratuity,

Leave Encashment and payment of full
2

pension. The petitioner has further prayed

for quashing of part of the order dated

10.5.2010 (Annexure-7), whereby it was

proposed to recover from the retiral dues

of the petitioner due to non passing of the

Hindi Noting and Drafting examination.

Learned counsel for the petitioner

has drawn my attention to Annexure-6 to the

petition whereby amount of Leave Encashment

was sanctioned in the year 2009 itself. It

was submitted that despite the fact that

amount of Leave Encashment was sanctioned

long back in the year 2009, till date,

payment has not been made.

The court is of the opinion that

after sanction of the amount of Leave

Encashment, there was no reason for the

authority concerned to delay the payment.

Immediately after the order of sanction,

the authority concerned is required to make

payment.

           Keeping       in     view       the        fact    that

petitioner      retired             in     the        month     of

July,2009 and till date amount of Gratuity

and Leave Encashment have not been paid nor

petitioner has started to get full pension,
3

the court is of the opinion that writ

petition can be disposed of with a

direction to the respondents, particularly

respondent no.3/Secretary, Bihar State

Electricity Board to take all steps for

making payment of the amount of Gratuity

and Leave Encashment within a period of one

month from the date of receipt/production

of a copy of this order. In respect of

other claim, with the consent of parties,

the writ petition is being disposed of

granting liberty to the petitioner to file

a fresh representation before respondent

no.3 within a period of six weeks from

today. If such representation is filed, it

is expected that respondent no.3 will

examine the same and pass appropriate order

in accordance with law redressing the

grievances of the petitioner within a

period of three months from the date of

filing of such representation. Even in case

of refusal, respondent no.3 is required to

pass a speaking order within aforesaid

time. It goes without saying that

petitioner shall be entitled to get

admissible statutory interest on delayed
4

payment.

                   With         above     observation      and

        direction,        the      writ    petition     stands

        disposed of.


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