High Court Jharkhand High Court

Mahabir Manjhi vs Central Coal Limited & Ors on 21 September, 2011

Jharkhand High Court
Mahabir Manjhi vs Central Coal Limited & Ors on 21 September, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P. (S) No. 4053 of 2011
           Mahabir Manjhi ...    ...    ...      ...    ...    ...      Petitioner
                                        Versus
              1. Central Coalfields Limited through its Chairman-cum-
                  Managing Director, Darbhanga House, Ranchi
              2. the General Manager, Kuju Area,, Hazaribagh
              3. The Project Officer, Topa Pindru Colliery, Kuju,
                  Hazaribagh
                                                        ...    ...      Respondents
                                  ------
         CORAM:         HON'BLE MR. JUSTICE D. N. PATEL
                                  -----
         For the Petitioner:      Mr. Rana Surjit Singh
         For the Respondents:     J.C. To Mr. Ananda Sen
                                  ------
                   st
      05/Dated: 21 September, 2011

      1)       When the matter is called out, learned counsel for the petitioner submitted that

the petitioner was appointed as a Fitter and he is under suspension since April, 2003,
but till today the respondents have not completed the inquiry and from April, 2011 his
subsistence allowance is not being paid to the petitioner.

2) Counsel for the respondents is unable to point out anything and he is seeking
time to get instruction.

3) Looking to the facts and circumstances of the case, I, hereby, direct respondent
No.1 as also respondent No.2 to complete the departmental enquiry, if it is still
pending, within a period of four weeks from today and to make payment of subsistence
allowance from April, 2011 onwards within a period of fifteen days from today.

4) The enquiry shall be completed within the aforesaid period. If any extension of
time is required, an application shall be preferred, but extension of time shall not be
presumed by the respondents unless it is so ordered by this Court.

5) This writ petition is disposed of with the aforesaid directions and observations.

Manoj/cp.2                                                           (D. N. Patel, J)