High Court Jharkhand High Court

Chhotasahay Kisan vs State Of Jharkhand & Ors on 11 July, 2011

Jharkhand High Court
Chhotasahay Kisan vs State Of Jharkhand & Ors on 11 July, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             W.P.(S) No. 337 of 2011

            Chhotsahay Kisan                  ..............      ............   Petitioner
                                      Versus
            The State of Jharkhand & Ors. ......             ............        Respondents.
                                     ..............

                CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                   ..............

            For the petitioner           :    Mr. M.M. Sharma, Advocate
            For the State                :    J.C. to Sr. S.C.I
                                              .............

2/11.07.2011

: In this writ petition, the petitioner has prayed for direction on the
respondents to appoint the petitioner on compassionate ground.

It has been stated that the petitioner’s father died in harness while
he was working as Peon in Netarhat School. There is provision in the
Service Rules for giving compassionate appointment after the death of
the bread-earner. The petitioner is the son and he was dependent on his
father. After death of his father the petitioner applied for his
compassionate appointment. The petitioner’s application was forwarded
by the Principal and was sent to the respondent No.2 on 30th April, 2010
who is the Chairman of Executive Committee of the School. But till date
no decision has been taken and the petitioner has not been appointed.

Learned J.C. to Sr. S.C.I appearing on behalf of the respondents
submitted that the petitioner’s application is pending before the
Divisional Commissioner, Palamau Division -cum- Chairman, Executive
Committee of Netarhat School and he shall consider the petitioner’s
claim and pass appropriate order in accordance with law without any
further delay.

Considering the above, this writ petition is disposed of directing
the Divisional Commissioner, Palamau Division -cum- Chairman,
Executive Committee of Netarhat School (respondent No.2) to consider
the petitioner’s claim and pass reasoned 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)
Shamim/