High Court Jharkhand High Court

Shiv Shankar Singh vs State Of Jharkhand & Ors on 14 May, 2010

Jharkhand High Court
Shiv Shankar Singh vs State Of Jharkhand & Ors on 14 May, 2010
        IN THE HIGH COURT OF JHARKHAND AT RANCHI                            
                          W.P.(S) No. 1469 of 2009
        Shiv Shankar Singh                                  ...... Petitioner 
                                  Versus 
   1.

The State of Jharkhand

2. Director General of Police, Jharkhand, Ranchi

3. Inspector General of Police, (Personnel), Jharkhand, Ranchi

4. Dy. Inspector General of Police, Jharkhand, Ranchi

5. Superintendent of Police, West Singhbhum, Chaibasa  ……Respondents
CORAM:  HON’BLE MR. JUSTICE D. N. PATEL  
For the Petitioner      : Dr. S.N. Pathak, Sr. Advocate
                                            Mr. Om Prakash Singh (Chauhan), Advocate 
For the Respondents : J.C. to A.G.

 04/Dated: 14    May, 2010
th
   

1.     Learned counsel for the petitioner submitted that suffice it will be 
for   disposal   of   this   writ   petition,   if   a   direction   is   given   to   respondent 
no. 5, to treat this writ petition as representation and decide the same, in 
accordance with law, within 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. 5 to decide the claims of the petitioner, as ventilated in 
this writ petition, in accordance with law, within the stipulated time as 
given by this Court. 

3.    It appears from the facts of the case that the petitioner has already 
been paid salary for the period running from the year 1994 to 2008, but, 
so   far   as   the   claims   of   the   Assured   Career   Progression   Scheme   and 
revision of  the pay scale are concerned, nothing has been stated in the 
counter affidavit and therefore, so far as the Assured Career Progression 
and revision of pay scale are concerned, if the said decision is not taken, 
decision   will  be   taken   by   respondent   no.   5   (i.e.   the   Superintendent   of 
Police,   West   Singhbhum,   Chaibasa)   treating   this   writ   petition   as 
representation   in   accordance   with   law,   rules,   regulations,   policies   and 
the   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 the order of this Court, 
after giving an adequate opportunity of being heard to the petitioner or to 
his representative. 

4.     This writ petition is, accordingly, disposed of, in view of the above 
observations and directions.   

     (D.N. Patel, J.)
VK