IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No.6031 of 2004
Bholendra Pandey .... Petitioner
Versus
State of Jharkhand & ors. ...Respondents
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. Sanjay Kr.Pandey, Advocate
For the State : Mr.S. Choudhary, G.A.
-----
4/04.05.2011
When this writ petition is taken up, learned G.A., appearing on behalf of
the State, submitted that the petitioner’s grievance has been substantially
redressed.
Learned counsel, appearing on behalf of the petitioner, submitted that
though some grievances have been redressed, still salary for the period from
10th June,2004 to 19th May,2005 has not been paid to the petitioner.
Learned G.A., appearing on behalf of the State, submitted that the District
Education Officer, East Singhbhum, Jamshedpur-respondent no.5 is the
competent authority to consider the petitioner’s claim and pass appropriate
order.
Considering the said submissions, this writ petition is disposed of
directing the District Education Officer, East Singhbhum, Jamshedpur-
respondent no.5 to consider the petitioner’s claim and pass appropriate order in
accordance with law within a period of six weeks from the date of
receipt/production of a copy of this order.
( Narendra Nath Tiwari, J.)
s.b.