High Court Jharkhand High Court

Bishwanath Roy @ B.Roy & Ors vs State Of Jharkhand & Ors on 8 July, 2011

Jharkhand High Court
Bishwanath Roy @ B.Roy & Ors vs State Of Jharkhand & Ors on 8 July, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          W.P. (S) No.2351 of 2011
                                    With 
                          W.P. (S) No.2379 of 2011
                                    With 
                          W.P. (S) No.2403 of 2011
            Mrs. Renubala Jha & Ors.               ......Petitioners. 
                                                                 [In W.P.(S) no.2351/2011]
            Samuel Tirky.                                        ......Petitioner. 
                                                                 [In W.P.(S) no.2379/2011]
            Bishwanath Roy @ B. Roy & Ors.                       ......Petitioners. 
                                                                 [In W.P.(S) no.2403/2011]
                                  ­Versus­
            The State of Jharkhand & Ors.              .......Respondents.
                                   ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                    ­­­­­­
            For the Petitioners :   Mr. Ajit Kumar, Advocate.  
            (In all cases)
            For the State         :     J.C. to S.C.II 
                                        ­­­­­­
02/08.07.2011

: The   petitioners   have   prayed   for   a   direction   on   the 
respondents to pay their arrears of salary, which are due from 
April,   2008   to   February,   2010   and   from   November,   2010   to 
February,   2011.   They   have   also   prayed   for  payment   of   6th  pay 
revision scale.  

It has been stated that the petitioners have been working 
as Assistant Teacher in their respective schools since long, but in 
spite   of   discharging   their   duties   regularly,   the   salary   for   the 
aforesaid   period   has   not   been   paid   to   them.   It   has   been 
submitted that the pay scale of the teachers has been revised 
on   the   basis   of   6th  pay   revision   committee’s   report   with   effect 
from 1st January, 2006. The petitioners are entitled for the arrears 
of   difference   of   salary   from   the   said   date   when   the   6th  pay 
revision   committee’s   report   was   implemented.   The   petitioners 
made   several   requests   and   filed   representations   before   the 
District   Superintendent   of   Education,   Ranchi,   but   their   claims 
have  not   been  considered   and  no   order  has   been  passed   till 
date. 

Learned   J.C.   to   S.C.II,   appearing   on   behalf   of   the 
respondents, submitted that if the petitioners’ representation is still 
pending of if they file a fresh representation before the District 
Superintendent   of   Education,   Ranchi,   the   same   shall   be 
considered and disposed of without any delay.  

­2­
Considering   the   above,   these   writ   petitions   are   disposed 
of, giving liberty to the petitioners to file a fresh representation, 
along with a copy of this order, before the District Superintendent 
of   Education,   Ranchi­Respondent   no.4.   On   receipt   of   the 
representation, the said respondent shall consider the same and 
pass appropriate order, in accordance with law, within a period 
of six weeks from the date of receipt of the representation. 

If   the   petitioners’   claim(s)   is/are   found   genuine,   the 
admitted   amount   of   arrears   shall   be   paid   to   them   within   a 
period of six weeks thereafter. 

 (Narendra Nath Tiwari, J.)
Sanjay/