High Court Jharkhand High Court

Ganesh Jha vs State Of Jharkhand & Ors. on 11 April, 2011

Jharkhand High Court
Ganesh Jha vs State Of Jharkhand & Ors. on 11 April, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             W.P. (S) No.6468 of 2010
            Ganesh Jha.                                ......Petitioner. 
                                      ­Versus­
            The State of Jharkhand & Ors.              .......Respondents.
                                       ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                        ­­­­­­
            For the Petitioner :        Mr. Apresh Kumar Singh, Advocate.  
            For the State       :       J.C. to G.P.II
                                        ­­­­­­
02/11.04.2011

: In this writ petition, the petitioner has prayed for a direction 
on   the   respondents,   particularly,   Civil   Surgeon,   Deoghar,   to 
accept   the   joining   of   the   petitioner   at   Primary   Health   Centre, 
Sarwan, District Deoghar, where the petitioner was to join after 
his   transfer   issued   by   the   Regional   Deputy   Director   of   Health 
Services, Santhal Pargana Division, Dumka vide his order dated 
22nd May, 2010 and also to pay the entire arrears of salary as well 
as current salary after joining his post at Primary Health Centre, 
Sarwan, District Deoghar. 

When   this   case   is   taken   up,   learned   counsel   for   the 
petitioner submitted that the petitioner has now been allowed 
by the Civil Surgeon to join the post and, accordingly, he had 
given his joining on the post at Primary Health Centre, Sarwan, 
which has been accepted by letter dated 24th  December, 2010 
issued by the Civil Surgeon, Deoghar. Regarding the arrears of 
salary, the Civil Surgeon has mentioned in the said letter that the 
same   shall   be   considered   by   the   Regional   Deputy   Director   of 
Health   Services,   Santhal   Pargana   Division,   Dumka.   Learned 
counsel submitted that since the petitioner has been allowed to 
join the post, the only remaining grievance of the petitioner is of 
non­payment of his arrears of salary as well as current salary. The 
petitioner approached the concerned authorities several times, 
but no order has been passed till date. It has been submitted 
that for non­payment of salary, the petitioner has been put to 
untold hardship and has been reduced to penny.  

Learned J.C. to G.P.II, appearing on behalf of the State, 
submitted that the Regional Deputy Director of Health Services, 
Santhal Pargana Division, Dumka is the competent authority to 
consider the petitioner’s grievance and pass appropriate order in
­2­
  accordance with law. 

Considering the said submissions made by learned counsel 
for the parties, this writ petition is disposed of, giving liberty to the 
petitioner to file a fresh representation, along with a copy of this 
order,  before   the   Regional   Deputy   Director   of   Health   Services, 
Santhal Pargana Division, Dumka­Respondent no.3 regarding his 
grievance.   On   receipt   of   such   representation,   the   said 
respondent shall consider the same and pass appropriate order 
in accordance with law within a period of four weeks from the 
date of receipt of the representation. If the petitioner’s claim is 
found admissible, the admitted amount of arrears shall be paid 
to the petitioner within a period of six weeks thereafter. The said 
respondent shall also pass specific order for payment of current 
salary, if the petitioner is found working and legally entitled for 
the same.  

   

 (Narendra Nath Tiwari, J.)
Sanjay/