High Court Jharkhand High Court

Smt.Mandodri Yadav vs State Of Jharkhand & Ors on 19 July, 2011

Jharkhand High Court
Smt.Mandodri Yadav vs State Of Jharkhand & Ors on 19 July, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P. (S) No.1034 of 2011
                                   With
                         W.P. (S) No.1046 of 2011
                                   With 
                         W.P. (S) No.1050 of 2011
            Smt. Rekha Devi & Anr.                ......Petitioners. 
                                                                   [In W.P.(S) no.1034/2011]
            Smt. Archana Devi.                                     ......Petitioner. 
                                                                   [In W.P.(S) no.1046/2011]
            Smt. Mandodri Yadav.                                   ......Petitioner. 
                                                                   [In W.P.(S) no.1050/2011]
                                  ­Versus­
            The State of Jharkhand & Ors.                          .......Respondents.
                                                                           [In all cases]
                                  ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                   ­­­­­­
            For the Petitioners :  Mr. Mohan Kumar Dubey, Advocate.  
            [In all cases]
            For the State          :       Mr. D. K. Dubey, G.P.I
            [In all cases] 
                                            ­­­­­­
02/19.07.2011

: These   three   writ   petitions   raise   similar   point   and   as   such, 
learned counsel for the parties submitted that all the cases may 
be taken up together for hearing. 

Considering the above, all these writ petitions have been 
heard together. 

In course of hearing of these writ petitions, learned counsel 
for   the   petitioners   submitted   that   the   petitioners   have   filed 
appeal   against   the   impugned   order   before   the   Deputy 
Commissioner, Deoghar. 

Learned counsel for the respondents submitted that since 
the   petitioners   have   got   statutory   forum   of   appeal   and   since 
they   have   filed   appeal   under   the   said   provision,   these   writ 
petitions are not maintainable. 

Having   heard learned  counsel  for  the  parties,  I  find   that 
there is a provision for appeal before the Deputy Commissioner 
and the petitioners have already preferred appeal. 

In view of the above, these writ petitions are disposed of, 
directing   the   Deputy   Commissioner,   Deoghar   to   consider   the 
petitioners’   appeal   and   dispose   of   the   same   expeditiously   on 
merit. 

 (Narendra Nath Tiwari, J.)
Sanjay/