High Court Jharkhand High Court

Parma Nand Prasad vs State Of Jharkhand & Ors on 19 September, 2011

Jharkhand High Court
Parma Nand Prasad vs State Of Jharkhand & Ors on 19 September, 2011
   IN THE HIGH COURT OF JHARKHAND AT RANCHI
              W.P.(S) No. 3818 of 2011

   Parma Nand Prasad                     ......         Petitioner
                           Versus
   State of Jharkhand & ors.             ......         Respondents

                             --------
   CORAM:              HON'BLE MR. JUSTICE D.N.PATEL
                             --------
   For the petitioner:       Mr. Vijay Kr. Gupta, Advocate
   For the State:            J.C. to Sr. SC-II
                             --------
                          th
   Order No. 3: Dated 19 September, 2011
   Per D.N.Patel, J.

1. Learned counsel for the petitioner submitted that suffice it will be for
disposal of the present writ petition, if a direction is given to respondent
no.1 to treat this writ petition as a representation and to decide the same,
in accordance with law, within the 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.1 to treat this writ petition as a representation and to
decide the same, in accordance with law, within the stipulated time, as
given by this Court.

3. In view of the aforesaid submissions, I hereby direct respondent no.1,
Secretary, Animal Husbandry Department, Government of Jharkhand,
Ranchi, to treat this writ petition as a representation along with its
Annexure and to decide the claim of the present petitioner in the light of
the reply filed by the Accountant General in this writ petition, in
accordance with law, rules, regulations, policies and the enforceable
government orders, applicable to the petitioner, after giving an adequate
opportunity of being heard to the petitioner or to his representative, as
expeditiously as possible and practicable, preferably within a period of
sixteen weeks from the date of receipt of a copy of the order of this
Court.

4. This writ petition stands disposed of, in view of the aforesaid directions.

( D.N. Patel, J. )
A.K.Verma/