High Court Jharkhand High Court

Santosh Kumar vs State Of Jharkhand & Ors on 11 July, 2011

Jharkhand High Court
Santosh Kumar vs State Of Jharkhand & Ors on 11 July, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(S) No.509 of 2011
              (Santosh Kumar Vrs. State of Jharkhand & Ors.)
                                  Versus
                            W.P.(S) No.537 of 2011
              (Bikash Kumar Sinha Vrs. State of Jharkhand & Ors.)
                                  Versus
                            W.P.(S) No.527 of 2011
              (Mukesh Kumar Vrs. State of Jharkhand & Ors.)
              Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
              (in all cases)
              For the Petitioners         : Mr. A.K.Sahani, Advocate
              For the Respondents         : Mr. J.C. to G.P.I
                                    -----

/11.07.2011 In these writ petitions, the petitioners have prayed for a direction on the
respondents to consider their cases for absorption/appointment on appropriate
post of Class-III or IV as they are retrenched employees of 1991 Census
operation of Ranchi district.

It has been stated that a policy decision was taken by the State-
respondents for absorption/appointment of retrenched employee of 1991
Census. The petitioners were appointed as Compiler in Ranchi district Census
Operation 1991. They worked on the said post till 31 st August,1992. The State
Government had taken a decision for absorption/appointment of retrenched
census employee of 1991 on suitable post. Accordingly, the petitioners and
others, who are retrenched employees, have been considered for
absorption/appointment, according to their respective qualification. While the
others have been absorbed/appointed, the petitioners have been discriminated
against and their cases have not been considered for absorption/appointment
according to the said policy decision of the respondents. The petitioners filed
representations before the respondents, but the same have also not been
considered and no order has been passed.

Learned J.C. to G.P.I, appearing on behalf of the State, opposed the
petitioners’ prayer and submitted that the petitioners’ names do not appear in
the list of retrenched employees of Census 1991 and, as such, they have not
been given employment. However, learned counsel has admitted that no
speaking order has been passed on the petitioners’ claim/representation by the
concerned authority till date.

Considering the said submissions, these writ petitions are disposed of
giving liberty to the petitioners to file representation along with supporting
documents before the Secretary, Revenue and Land Reforms Department,
Government of Jharkhand. On receipt of representation, the said respondent
shall consider the petitioners’ claim in accordance with law and the policy
decision of the State and pass appropriate reasoned order, within a period of six
weeks from the date of receipt of representation.

( Narendra Nath Tiwari, J.)
s.b.