IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 3496 of 2009
Raghunath Manjhi .... Petitioner
Versus
M/s Bharat Coking Coal Limited & ors. .... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Jitendra Tripathi, Advocate
For the Respondents : Mr. Ananda Sen, Advocate
th
06/Dated: 18 October, 2011
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. 3 to treat
this writ petition as a representation and decide the claim of the petitioner, by
passing a detailed speaking order, in accordance with law and 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. 3 to
treat this writ petition as a representation and decide the claim of the petitioner,
by passing a detailed speaking order, in accordance with law and within
stipulated time, as given by this Court.
3. In view of these submissions, I hereby direct respondent no. 3 (Project
Officer, Bharat Coking Coal Limited, Sudamdih Shoft Mine, PO Sudamdih,
DistrictDhanbad) to treat this writ petition as a representation and decide the
claim of the petitioner, by passing a detailed speaking order, in accordance with
law, rules, regulations, polices and Government enforceable orders, applicable to
the petitioner, 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, after giving an adequate opportunity of being heard to the petitioner or
to his representative.
4. If any monetary benefit is found legally payable to the petitioner, the same
will be paid to him within further period of four weeks, thereafter.
5. In view of the aforesaid directions, this writ petition is disposed of.
(D.N. Patel, J.)
Ajay