IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P. (S) No. 3393 of 2009
Rekha ..... Petitioner
Versus
Bharat Coking Coal Limited, through its Chairman-cum-Managing Director, Dhanbad &
Others ..... Respondents
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioner - Mr. A.K.Sinha
For the Respondents - Mr. A.K.Mehta
-----
3/19.4.2011
In this writ petition the petitioner has prayed for a direction on the respondents to
appoint her on compassionate ground as per the provisions of Clause 9.3.2 of N.C.W.A-
VI. It has been stated that the petitioner’s father was employed as General Mazdur in M/S
B.C.C.L. He died in harness on 17.8.1996 leaving behind his widow, two married
daughters and the petitioner. It has been submitted that the petitioner, who is an
unmarried daughter, was dependant on her father and as per the rules, she applied for
her compassionate appointment as far back as on 7.1.09, but till date no order has been
passed by the respondents. The petitioner made several requests and filed
representation, but to no effect.
Mr. A. K. Mehta, learned counsel appearing on behalf of the respondents,
submitted that the respondent No.4 is the competent authority to consider the petitioner’s
claim and that the petitioner’s application / representation shall be considered and
appropriate order shall be passed without further delay.
Considering the said submissions, this writ petition is disposed of directing the
General Manager, Sijua Area, M/S B.C.C.L, Dhanbad (respondent No.4) to dispose of the
petitioner’s application regarding her compassionate appointment within a period of six
weeks from the date of receipt / production of a copy of this order.
S.K (NARENDRA NATH TIWARI, J)