High Court Jharkhand High Court

Gangadhar Mahto vs State Of Jharkhand & Ors. on 5 July, 2011

Jharkhand High Court
Gangadhar Mahto vs State Of Jharkhand & Ors. on 5 July, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             W.P.(S) No. 2363 of 2005

          Gangadhar Mahto                      ..............      ............   Petitioner
                                        Versus
          The State of Jharkhand & Ors.           ......      ............        Respondents.
                                      ..............

           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                 ..............

              For the petitioner           :   Mr. Sunil Kumar, Advocate
              For the State                :   J.C. to A.G.
                                               .............

5/05.07.2011

: In this writ petition, the petitioner has prayed for direction on the
respondents to consider for his appointment by relaxing the age in view
of his twenty years of service rendered as Home Guard.

It has been stated that the petitioner has been continuously
working as Home Guard for about twenty years without any complaint
against him. He was declared qualified in written examination and
physical test, but due to his over age he has not been selected for
appointment on the post of Constable. It has been submitted that in view
of long service as Home Guard, the petitioner is entitled for relaxation in
age. The petitioner filed representation before the respondents for
relaxing his age but the same has not been considered till date.

Learned J.C. to A.G. appearing on behalf of the respondents
submitted that the State Government is the competent authority to
consider the petitioner’s request for relaxation of age, but in stead of
approaching the appropriate authority, he has filed this writ petition.

Considering the above, this writ petition is disposed of giving
liberty to the petitioner to file a representation regarding the same before
the State Government. If such representation is filed, the competent
authority of the State Government shall consider the same and pass
appropriate order within a period of three months from the date of receipt
of representation.

(Narendra Nath Tiwari, J)
Shamim/