High Court Jharkhand High Court

Surendra Kumar Singh vs State Of Jharkhand & Ors on 6 July, 2011

Jharkhand High Court
Surendra Kumar Singh vs State Of Jharkhand & Ors on 6 July, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P. (S) No.1837 of 2011
            Surendra Kumar Singh.                         ......Petitioner. 
                                     ­Versus­
            The State of Jharkhand & Ors.                 .......Respondents.
                                      ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                       ­­­­­­
            For the Petitioner :       Mr. V. N. Jha, Advocate.  
            For the State      :       J.C. to G.P.II 
                                       ­­­­­­
02/06.07.2011

: The   petitioner   has   prayed   for   a   direction   on   the 
respondents to pay the arrears of salary, which the petitioner is 
entitled to get, for the period he was kept waiting for posting i.e. 
from 17th July, 2007 to 7th February, 2008. 

It has been submitted that though the respondents have 
admitted  the   said   amount   of   arrears,   the   same   has   not   been 
paid   till   date   in   spite   of   his   repeated   requests   and 
representations. 

The   respondents   have   contested   this   writ   petition.   They 
have also filed counter affidavit, but there is no statement in the 
counter affidavit that any specific order has been passed on the 
petitioner’s said claim by the competent authority. 

Considering   the   said   facts   and   circumstances,   this   writ 
petition   is   disposed   of,   directing   the   Secretary,   Urban 
Development   Department,   Jharkhand­Respondent   no.6   to 
consider   the   petitioner’s   claim   and   pass   appropriate   order,   in 
accordance with law, within a period of six weeks from the date 
of receipt/production of a copy of this order. 

 (Narendra Nath Tiwari, J.)
Sanjay/