High Court Jharkhand High Court

Birendra Nath Singh vs Jharkhand State Electricity Bo on 20 October, 2011

Jharkhand High Court
Birendra Nath Singh vs Jharkhand State Electricity Bo on 20 October, 2011
   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       W.P.(S) No. 5675 of 2009
   Birendra Nath Singh                         ......     Petitioner
                              Versus
   Jharkhand State Electricity
   Board, Ranchi & ors.                        ......     Respondents
                              --------
   CORAM:              HON'BLE MR. JUSTICE D.N.PATEL
                              --------
   For the petitioner:        Mr. Lakhan Chandra Roy, Advocate
   For the JSEB:              Mr. Mukesh Kr. Sinha, Advocate
                              --------
                           th
   Order No. 2: Dated 20 October, 2011
   Per D.N.Patel, J.

1. Learned counsel for the petitioner submitted that suffice it will be for
disposal of the present writ petition, if a direction is given to respondent
no.2 to treat this writ petition as a representation and to decide the claim
of the petitioner, in accordance with law, within the 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.2 to treat this writ petition as a representation and to
decide the claim of the petitioner, in accordance with law, within the
stipulated time, as given by this Court.

3. In view of the aforesaid submissions, I hereby direct respondent no.2,
the General Manager-cum-Chief Engineer, Jharkhand State Electricity
Board, Ranchi, to treat this writ petition as a representation along with its
Annexure and to decide the claim of the present petitioner, as made out
in this writ petition, in accordance with law, rules, regulations, policies
and the enforceable government orders, applicable to the petitioner, after
giving an adequate opportunity of being heard to the petitioner or to his
representative, as expeditiously as possible and practicable, preferably
within a period of twelve weeks from the date of receipt of a copy of the
order of this Court.

4. If any amount is found legally payable to the petitioner, the same will be
paid to the petitioner within a further period of four weeks thereafter.

5. This writ petition stands disposed of, in view of the aforesaid directions.

( D.N. Patel, J. )
A.K.Verma/