IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P (S) No. 2227 of 2011
Laxmikant Mahto ..... Petitioner
Versus
The State of Jharkhand & Others ..... Respondents
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioner - Mr. A.K.Verma
For the Respondents - Mr. J.C to G.P-II
-----
2/27.7.2011
The grievance of the petitioner is that though he has been working on daily
wages for more than ten years, his name has not been recommended for
empanelment in the district panel for his regularization in Class-IV post in spite of a
large number of vacancies in the said post. The petitioner made several requests and
filed representations before the concerned authorities, but till date no order has been
passed.
Learned J.C to G.P-II appearing on behalf of the respondents submitted that the
Deputy Commissioner, Dhanbad -cum- Chairman, District Selection Committee,
Dhanbad is the competent authority to consider the petitioner’s claim and pass
appropriate order and if the petitioner’s representation is still pending or if he files a
fresh representation, the same shall be considered and appropriate order shall be
passed.
Considering the said submissions, this writ petition is disposed of giving liberty
to the petitioner to file a fresh representation before the Deputy Commissioner,
Dhanbad -cum- Chairman, District Selection Committee, Dhanbad. On receipt of the
petitioner’s representation, the said respondent shall consider the same and pass
appropriate order in accordance with law within two months from the date of receipt of
representation.
S.K (NARENDRA NATH TIWARI, J)