High Court Jharkhand High Court

Arun Kumar Singh vs State Of Jharkhand & Ors on 21 September, 2011

Jharkhand High Court
Arun Kumar Singh vs State Of Jharkhand & Ors on 21 September, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI                                          
                         W.P.(S) No. 5098 of 2011 
       Arun Kumar Singh                   ...      Petitioner
                                   Versus
        The State of Jharkhand & others   ...        Respondents
                                   ­­­­­­­­
        CORAM:              HON'BLE MR. JUSTICE D. N. PATEL 
                                   ­­­­­­­­
        For the Petitioner     : M/s Baidyanath Mishra, M.K. Verma, Advocates
        For the Respondents: J.C. to A.G.         
                                   ­­­­­­­­
                       st
        02: Dated 21    September, 2011
                                             

       1.

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   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.   2   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. 2 to 
treat   this   writ   petition   as   a   representation   and   decide   the   grievances 
ventilated   in   this   petition   with   regard   to   the   reinstatement/re­
employment to the petitioner, 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 
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 petitioner or 
to his representative and also keeping in mind Rule­161 of the Jharkhand 
Pension Rules, 2000 as well as Rule­819 of the Jharkhand Police Manual 
and  also keeping  in  mind Annexure­5  annexed  with  the  memo  of   the 
present petition, which is a case of similarly situated employee employed 
by the respondents.    

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

         ( D.N. Patel, J. )
VK