IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 3671 of 2009
Vijoy Kumar .... Petitioner
Versus
Mineral Area Development Authority, Dhanbad & ors. .... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Sanjoy Piprawall, Advocate
For the Respondents : Mr. Bhawesh Kumar, Advocate
th
02/Dated: 18 October, 2011
1.
Learned counsel for the petitioner submitted that suffice it will be for
disposal of this writ petition, if a direction is given to respondent no. 2 to treat
this writ petition as a representation and decide the claim of the petitioner, by
passing a detailed speaking order, in accordance with law and within stipulated
time, as given by this Court.
2. I have heard learned counsel for the respondents, who has submitted that
they have no much objection, if such a direction is given to respondent no. 2 to
treat this writ petition as a representation and decide the claim of the petitioner,
by passing a detailed speaking order, in accordance with law and within
stipulated time, as given by this Court.
3. In view of these submissions, I hereby direct respondent no. 2 (Managing
Director, Mineral Area Development Authority, Dhanbad) to treat this writ
petition as a representation and decide the claim of the petitioner, by passing a
detailed speaking order, in accordance with law, rules, regulations, polices and
Government enforceable orders, applicable to the petitioner, as expeditiously as
possible and practicable, preferably within a period of twelve weeks from the
date of receipt of a copy of the order of this Court, after giving an adequate
opportunity of being heard to the petitioner or to his representative.
4. If any monetary benefit is found legally payable to the petitioner, the same
will be paid to him within further period of four weeks, thereafter.
5. In view of the aforesaid directions, this writ petition is disposed of.
(D.N. Patel, J.)
Ajay