High Court Jharkhand High Court

Manjhalu Hansda & Anr vs State Of Jharkhand & Ors on 3 May, 2011

Jharkhand High Court
Manjhalu Hansda & Anr vs State Of Jharkhand & Ors on 3 May, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                 W.P.(C) No. 1687 of 2011 
Manjhalu Hansda & Another                              ...... Petitioners 
                              Versus 
The State of Jharkhand & others                        ...... Respondents 
                                             ­­­­­­­­­
CORAM:  HON'BLE MR. JUSTICE D. N.  PATEL  
                                    ­­­­­­­­­
For the Petitioners        : Mr. Arwind Kumar, Advocate 
For the State                 : J.C. to S.C.(Mines)
                            ­­­ 
             rd
 02/Dated: 3    May 2011
                        

1.

Counsel   for   the   petitioners   submitted   that   suffice   it   will   be   for 
disposal of this writ petition, if a direction is given to respondent no. 4, to 
treat   this   writ   petition   as   a   representation   and   decide   the   grievances 
ventilated in this writ petition in accordance with law, within stipulated 
time, as given by this Court.  

2. I have heard counsel for the respondents, who has submitted that 
they have no much objection, if such a direction is given to respondent 
no.   4   to   treat   this   writ   petition   as   a   representation   and   decide   the 
grievances ventilated in this writ petition in accordance with law, within 
the stipulated time, as given by this Court. 

3. In view of these submissions, I hereby, direct respondent no. 4 to 
treat   this   writ   petition   as   a   representation   and   decide   the   grievances 
ventilated   in   this   petition   in   accordance   with   law,   rules,   regulations, 
polices and Government enforceable orders, applicable to the petitioners 
as expeditiously as possible and practicable, preferably within a period of 
sixteen weeks, from the date of receipt of a copy of an order of this Court, 
after giving an adequate opportunity of being heard to the petitioners or 
to their representatives.   

4. In view of the above directions, this writ petition is disposed of. 

                    (D.N. Patel, J)

VK