High Court Jharkhand High Court

Rabindra Nath Singh vs State Of Jharkhand & Ors on 3 February, 2009

Jharkhand High Court
Rabindra Nath Singh vs State Of Jharkhand & Ors on 3 February, 2009
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                     W.P.(S) No.2847 of 2003

           Rabindra Nath Singh                                   Petitioner
                               Vrs.
           The State of Jharkhand & Others                       Respondents

           CORAM :      HON'BLE MR. JUSTICE AJIT KUMAR SINHA

           For the petitioner :       Mr. A.R. Sarangi
           For the respondents :      Mr. Rajesh Shankar, S.C.-1 &
                                      Mr. J.C. to S.C.-1
                        ----------------
03/03.02.2009

In the instant writ petition the petitioner prays for issuance of
appropriate writ, order or direction commanding upon the respondents
to regularise with effect from 14.11.1986 with all consequential
benefits the services of the petitioner who has been working on daily
wage basis since 20th January, 1983 and later on, on consolidated
monthly salary since March, 1988 and the services of a number of
whose juniors on daily wage have already been regularised by office
order dated 14th November, 1986 issued by the Chief Engineer,
Subarnarekha Project.

The counsel for the petitioner submits that he has filed an I.A.
No.1886 of 2004 wherein he has stated that the Chief Engineer vide its
office order dated 28.7.2004 has ordered the appointment of the
petitioner in regular establishment with effect from the date of joining
the said post. He has now prayed that the regularisation should be
with effect from the date when he joined his services i.e. 14.11.1986
and he has also prayed for consequential relief. He further submits
that other similarly situated persons have been given that benefit and
that he has already moved a representation but unfortunately the
same has not been disposed of by the authorities concerned.

As regards the main relief is concerned, that is now over but the
relief which still remains to be decided with regard to consequential
benefit with retrospective from 14.11.1986. Accordingly the
respondents are directed to take a decision on the pending
representation, since the contention raised by the petitioner is that
other similarly situated people have been granted the same relief,
within a period of two months from the date of receipt of a copy of
this order and accordingly this writ petition is disposed of without any
order as to costs.

(Ajit Kumar Sinha,J.)

NKC