High Court Jharkhand High Court

Ramji Prasad & Ors vs State Of Jharkhand & Ors on 15 December, 2008

Jharkhand High Court
Ramji Prasad & Ors vs State Of Jharkhand & Ors on 15 December, 2008
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        W.P. (S) No. 2930 of 2008
          Ramji Prasad & Ors. ...     ...      ...   ...   Petitioners
                                    Versus
          The State of Jharkhand & Ors.... ...     ...  ...Respondents

          CORAM:       THE HON'BLE MR. JUSTICE R. R. PRASAD

          For the Petitioners         : Mr. Ramakant Tiwary, Advocate
          For the Respondents         : Mr. Rahul Saboo, J.C. to A.G.

03/15.12.2008

The petitioner was under the roll of Home Guards in the

district of Bokaro and was being allotted duty time to time but two

years before, the petitioner’s address got changed and due to that

reason the petitioner could not have been assigned with duties but

that continued for last two years. Thereupon, the petitioner

brought to the knowledge of the Commandant, Home Guard,

Bokaro, about the factum of change of address but he refused to

assign duty to the petitioner. Therefore, the petitioner made

representation before the Respondent No. 9 – the Deputy

Commissioner-cum-Controlling Authority, Home Guard, Bokaro,

upon which, the order was passed for holding enquiry in the matter

and also to verify the present address of the petitioner and then do

the needful, but the Respondent No. 5 – the Commandant, Home

Guard, Bokaro, did not do anything in this regard and, therefore,

there was no option left to the petitioner but to move this Court.

However, learned counsel appearing for the State submits

that after the period of enrollment was over, the petitioner again

filled up enrollment bond which was sent for verification of the

address but during course of verification, address given by the

petitioner was not found correct and on account of that the

petitioner was not assigned with duty. This contention was replied

with by taking plea that all these problems arose due to change of

address.

Be that as it may, the petitioner is hereby directed to file a

fresh representation before the Respondent No. 5 – the

Commandant, Home Guard, Bokaro, raising his grievances relating

enrollment and the Respondent No. 5- the Commandant, Home

Guard, Bokaro, on getting representation will be taking decision in

the matter within a period of three months from the date of the

receipt of the representation.

Accordingly, with this observation/direction, this writ

application is disposed of.

(R.R. Prasad, J.)
Manish