IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No.2261 of 2011
Rameshwar Sharma & Ors. ......Petitioners.
Versus
The State of Jharkhand & Ors. .......Respondents.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioners : Mr. A. K. Sahani, Advocate.
For the State : J.C. to Sr. S.C.I
02/27.07.2011
: In this writ petition, the petitioners have prayed for a
direction on the respondents to pay the arrears of salary from the
date of their termination i.e. 20th September, 1999 till
reinstatement.
It has been stated that the petitioners were engaged as
Drivers on work charge basis in Subarnrekha Multipurpose Project
on different dates. Subsequently, their services were terminated.
The termination order was challenged through the association in
CWJC No.3194 of 1999(R). The order of termination was quashed
and the said writ application was allowed. The drivers, who were
terminated, were reinstated by the order of the department
dated 8th January, 2004. In spite of their reinstatement, the
petitioners were not paid their salary from the date of their
termination till reinstatement. The salary of other similarly situated
persons was also denied. Out of them some persons had
approached this Court in W.P. (S) no.6484 of 2006. This Court
disposed of the said writ petition, directing the respondents to
consider the petitioners’ claim and pass appropriate order. The
concerned authority considered their claim and passed order for
payment of salary to them for the said period.
The grievance of the petitioners is that though they are
also similarly situated, in spite of their repeated requests and
representations, the arrears of salary for the said period have not
been paid to them.
Learned J.C. to Sr. S.C.I, appearing on behalf of the
respondents, submitted that the Secretary, Water Resources
Department, Government of Jharkhand, is the competent
authority to consider the petitioners’ claim/grievance and if any
representation is still pending or if they file fresh representation,
2
the same shall be considered and appropriate order shall be
passed.
Considering the said submissions, this writ petition is
disposed of, giving liberty to the petitioners to file fresh
representation, along with a copy of this order, before the
Secretary, Water Resources Department, Government of
JharkhandRespondent no.2. On receipt of the representation,
the said respondent shall consider the same, taking into
consideration the order passed by the Department in the matter
of similarly situated persons, and pass appropriate order, in
accordance with law, within two months from the date of
receipt of the representation.
If the petitioners are found entitled to get the arrears of
salary, as claimed by them, the admitted amount shall be paid
to them within six weeks thereafter.
(Narendra Nath Tiwari, J.)
Sanjay/