High Court Jharkhand High Court

Braja Mohan Mahato vs State Of Jharkhand & Ors on 4 March, 2011

Jharkhand High Court
Braja Mohan Mahato vs State Of Jharkhand & Ors on 4 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      W.P.(C) No. 668 of 2011
                                  --
          Braja Mohan Mahato                          ....Petitioner
                                  Versus
          The State of Jharkhand & Others     ......Respondents
                            -----
          Coram      :THE HON'BLE MR. JUSTICE R.K.MERATHIA

          For the Petitioner      : None
          For the State           : JC to SC Mines
                                  -----

2/04.03.2011

No one appears on behalf of the petitioner.

This writ petition has been filed for a direction on the
respondents to issue Vikash Pustika to the petitioner and grant
benefits under current rehabilitation policy. It is further said that a
representation was filed but no order passed thereon has been
received by the petitioner.

Counsel for the State submitted that in absence of
counter affidavit, he is not in a position to accept or controvert the
statements made in the writ petition.

In the circumstances, petitioner is permitted to make a
fresh representation before the concerned respondents. If petitioner
is entitled to any relief, the same should be given to him. If he is not
found entitled to the reliefs claimed/part of it, reasons thereof should
be communicated to him. This exercise should be completed as early
as possible and preferably within three months from the date of
receipt/production of a copy of this order.

It is made clear that this Court has not gone into the
merits of the claim of the petitioner.

With these observations and directions, this writ petition
is disposed of.

( R.K. Merathia, J)
Rakesh/