Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shanti Devi vs The State Of Bihar
2025 Latest Caselaw 190 Patna

Citation : 2025 Latest Caselaw 190 Patna
Judgement Date : 9 May, 2025

Patna High Court

Shanti Devi vs The State Of Bihar on 9 May, 2025

Author: Harish Kumar
Bench: Harish Kumar
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.14691 of 2023
     ======================================================
     Suresh Ram @ Suresh Mehtar S/O Aklu Mehtar Resident of Ward No. 02,
     P.O.and P.S.- Ramchandarpur, District- Samastipur.

                                                           ... ... Petitioner/s
                                    Versus
1.   The State of Bihar Through the Principal Secretary cum Commissioner,
     Urban Development and Housing Department, Government of Bihar, Patna.
2.   The Municipal       Commissioner,    Samastipur    Municipal    Corporation,
     Samastipur.
3.   The Standing Committee through the Chairman, Municipal Corporation,
     Samastipur.

                                                               ... ... Respondent/s
     ======================================================
                                         with
                   Civil Writ Jurisdiction Case No. 14233 of 2023
     ======================================================
     Darogi Malik S/o Ghuran Malik, Resident of Ward No. 08, Lagunia Suraj
     Kanth, P.O. and P.S.- Lagunia Suraj Kanth, District- Samastipur.

                                                                 ... ... Petitioner/s
                                    Versus
1.   The State of Bihar through the Principal Secretary cum Commissioner,
     Urban Development and Housing Department, Government of Bihar, Patna.
2.   The Municipal       Commissioner,    Samastipur    Municipal    Corporation,
     Samastipur.
3.   The Standing Committee, through the Chairman, Municipal Corporation,
     Samastipur.

                                                              ... ... Respondent/s
     ======================================================
                                           with
                    Civil Writ Jurisdiction Case No. 14690 of 2023
     ======================================================
     Kaushalya Devi H/O Jawahar Ram, Resident of Masjid, Kashipur, Ward No.
     07, P.O. and P.S. - Samastipur, District - Samastipur.

                                                                 ... ... Petitioner/s
                                    Versus
1.   The State of Bihar through the Principal Secretary cum Commissioner,
     Urban Development and Housing Department, Government of Bihar, Patna.
2.   The Municipal       Commissioner,    Samastipur    Municipal    Corporation,
     Samastipur.
3.   The Standing Committee through the Chairman, Municipal Corporation,
     Samastipur.
 Patna High Court CWJC No.14691 of 2023 dt.09-05-2025
                                           2/7




                                                              ... ... Respondent/s
       ======================================================
                                           with
                     Civil Writ Jurisdiction Case No. 1455 of 2024
       ======================================================
       Ranju Devi W/o Sanjay Malick, Resident of Ward No. 08, P.O. and P.S.-
       Lagunia Suraj Kanth, District - Samastipur.

                                                                     ... ... Petitioner/s
                                       Versus
  1.    The State of Bihar through the Principal Secretary cum Commissioner,
        Urban Development and Housing Department, Government of Bihar, Patna.
  2.    The Municipal        Commissioner,       Samastipur   Municipal   Corporation,
        Samastipur.
  3.    The Standing Committee through the Chairman, Municipal Corporation,
        Samastipur.

                                                               ... ... Respondent/s
       ======================================================
                                           with
                      Civil Writ Jurisdiction Case No. 4767 of 2024
       ======================================================
       Subodh Devi W/o Bhupendra Chadhari, Ward No. 14, P.O. and P.S. -
       Kashipur, District- Samastipur.

                                                                     ... ... Petitioner/s
                                       Versus
  1.    The State of Bihar through the Principal Secretary cum Commissioner,
        Urban Development and Housing Department, Government of Bihar, Patna.
  2.    The Municipal        Commissioner,       Samastipur   Municipal   Corporation,
        Samastipur.
  3.    The Standing Committee through the Chairman, Municipal Corporation,
        Samastipur.

                                                             ... ... Respondent/s
       ======================================================
                                         with
                    Civil Writ Jurisdiction Case No. 4803 of 2024
       ======================================================
       Nirbhay Kant Kumar S/o Hemkar Kumar Raghopur Narsanda, Vaishali
       Kumar Bajitpur District-Vaishali.

                                                              ... ... Petitioner/s
                                       Versus
  1.    The State of Bihar through the Principal Secretary Cum Commissioner,
        Urban Development and Housing Department, Government of Bihar, Patna.
  2.    The Municipal        Commissioner,       Samastipur   Municipal   Corporation,
        Samastipur.
 Patna High Court CWJC No.14691 of 2023 dt.09-05-2025
                                           3/7




  3.    The Standing Committee through the Chairman, Municipal Corporation
        Samastipur.

                                                             ... ... Respondent/s
       ======================================================
                                         with
                    Civil Writ Jurisdiction Case No. 4064 of 2025
       ======================================================
       Shanti Devi W/o Suresh Ram Ward No.7,P.O. and P.S.- Kashipur, District-
       Samastipur

                                                             ... ... Petitioner/s
                                       Versus
  1.    The State of Bihar through the Principal Secretary Cum Commisioner,
        Urban Development and Housing Department, Government of Bihar, Patna.
  2.    The Municipal        Commissioner,       Samastipur   Municipal    Corporation,
        Samastipur.
  3.    The Standing Committee through the Chairman, Municipal Corporation,
        Samastipur.

                                                 ... ... Respondent/s
       ======================================================
       Appearance :
       (In Civil Writ Jurisdiction Case No. 14691 of 2023)
       For the Petitioner/s              :       Mr. Vikash Kumar Jha, Adv.
       For the State                     :       Mr. Ranjay Kumar Singh, AC to SC 6
       For the Municipal Corporation :           Mr. Prince Kumar Mishra, Adv.

       (In Civil Writ Jurisdiction Case No. 14233 of 2023)
       For the Petitioner/s              :       Mr. Vikash Kumar Jha, Adv.
       For the State                     :       Mr. Ashutosh Kr. Upadhyay, AC to SC 9
       For the Municipal Corporation :           Mr. Prince Kumar Mishra, Adv.

       (In Civil Writ Jurisdiction Case No. 14690 of 2023)
       For the Petitioner/s              :       Mr. Vikash Kumar Jha, Adv.
       For the State                     :       Mr. Yogendra Pd. Sinha, AAG 7
       For the Municipal Corporation :           Mr. Prince Kumar Mishra, Adv.
                                                 Mr. Ashok Kumar, Adv.
       (In Civil Writ Jurisdiction Case No. 1455 of 2024)
       For the Petitioner/s              :       Mr. Vikash Kumar Jha, Adv.
       For the State                     :       Mr. Mujtabaul Haque, GP 12
       For the Municipal Corporation :           Mr. Prince Kumar Mishra, Adv.

       (In Civil Writ Jurisdiction Case No. 4767 of 2024)
       For the Petitioner/s              :       Mr. Vikash Kumar Jha, Adv.
       For the State                     :       Mr. Ravi Kumar, AC to GP 13
                                                 Mr. Akshay Lal Prasad, AC to GP 13
       For the Municipal Corporation :           Mr. Prince Kumar Mishra, Adv.

       (In Civil Writ Jurisdiction Case No. 4803 of 2024)
       For the Petitioner/s              :       Mr. Vikash Kumar Jha, Adv.
       For the State                     :       Mr. Mujtabaul Haque, GP 12
       For the Municipal Corporation :           Mr. Prince Kumar Mishra, Adv.
 Patna High Court CWJC No.14691 of 2023 dt.09-05-2025
                                           4/7




       (In Civil Writ Jurisdiction Case No. 4064 of 2025)
       For the Petitioner/s              :       Mr. Vikash Kumar Jha, Adv.
       For the State                     :       Mr. Manoj Kumar, AC to GP 4
       For the Municipal Corporation :           Mr. Prince Kumar Mishra, Adv.
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE HARISH KUMAR
                           ORAL JUDGMENT

Date : 09-05-2025

Heard the parties.

2. Considering the identical grievance raised in all the

writ petitions, with the consent of the parties, the matters are

being heard together and disposed off by this common order.

3. The petitioners before this Court are either Class

IV employees or their legal heirs, who have invoked the

jurisdiction of this Court seeking a direction upon the

respondent Nagar Parishad, Samastipur (at present Municipal

Corporation, Samastipur) for extending the admissible retiral

benefits/death-cum-retiral benefits/other dues, after proper

verification of their service record. The grievance are also with

regard to the non payment of arrears of difference of amount in

terms of revised 5th and 6th Pay Revision.

4. Counter affidavits as well as supplementary

counter affidavits have been filed in many of the case with

categorical averments that on verification of available records

and the papers, the substantive amounts have been paid to some

of the employees and in fact some of the cases, it is stated that Patna High Court CWJC No.14691 of 2023 dt.09-05-2025

the entire substantive amounts have been paid. However,

learned Advocate for the Municipal Corporation, Samastipur,

Mr. Prince Kumar Mishra fairly submitted that in cases of some

of the petitioners, the service books are not available in the

office of the Municipal Corporation, Samastipur, hence the due

payments have been made based upon the available documents

or the documents produced by the erstwhile employee.

5. Learned Advocate for the petitioners at this

juncture submitted that it is very difficult to accept the

contention of the learned Advocate for the Municipal

Corporation, Samastipur, as to how the calculation of retiral

benefits have been computed in absence of service book of the

petitioners and payments have been made. It has not been

denied that the petitioners have discharged the satisfactory

services in the Municipal Corporation, Samastipur. The

petitioners/erstwhile employees after rendering long satisfactory

services came to be superannuated and thus in any view of the

matter they are entitled to get at least the admissible retiral

benefits, death-cum-retiral benefits and other dues. It is lastly

contended that in one of the matter (Dashrath Ram), who also

came to be superannuated like the petitioners, approached this

Court in CWJC No. 15331 of 2023, wherein this Court had Patna High Court CWJC No.14691 of 2023 dt.09-05-2025

directed the Municipal Commissioner, Samastipur to take all

endeavours to ensure the recasting of the service book of the

petitioner and after receipt of the guidelines by the State

Government, make necessary payment of all the admissible

dues, on the basis of the newly reconstructed service book.

6. Learned Advocate for the Municipal Corporation,

Samastipur Mr. Prince Kumar Mishra has further contended that

with respect to some of the petitioners the service books are still

available in the office, based upon which the payments have

been made.

7. Considering the submissions advanced on behalf of

the respective parties, this Court deems it proper to dispose off

all the writ petitions with a direction to the Municipal

Commissioner, Samastipur to consider the claim of the

petitioners afresh and ensure admissible retiral benefits and

other dues. It is made clear that with respect to the petitioners

whose service books are available in the office, in such cases,

the respondents are required to re-examine their claims and pass

fresh orders considering the admissibility and the respective

payment, and if any amount is found admissible, ensure the

payment of the same. So far the cases, relating to some of the

petitioners, whose service books are not available, Patna High Court CWJC No.14691 of 2023 dt.09-05-2025

the authorities shall take sincere endeavour to re-cast/re-

construct the service book and ensure payment of admissible

dues.

8. The entire exercise must be completed, preferably

within a period of 12 weeks from the date of receipt/production

of a copy of this order.

9. The writ petitions stand disposed of.

(Harish Kumar, J)

Anjani/-

AFR/NAFR
CAV DATE
Uploading Date            12.05.2025
Transmission Date
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter