IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 4585 of 2009
Rekha Gupta … … … … … Petitioner
Versus
The State of Jharkhand and others … … Respondents
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
For the Petitioner: Mr. K.K. Mishra
For the Respondents: J.C. To G.P.III
th
05/Dated: 26 September, 2011
1) Counsel for the petitioner submitted that today the petitioner
has received a letter written by District Superintendent of Education,
Jamtara dated 24th September, 2011 whereby the impugned order has
been recalled and, therefore, this petition is not pressed at this stage.
Nonetheless, liberty may be reserved with the petitioner to make
representation before the concerned authority to make the payment of
arrears of salary.
2) In view of this limited submissions, petition is disposed of as
not pressed at this stage. However, liberty is reserved with the
petitioner to make a representation before the concerned authority for
payment of arrears of salary which shall be disposed of by the
concerned authority in accordance with law, rules, regulation, policies
and Government enforceable orders, applicable to the petitioner, as
expeditiously as possible and practicable preferably within a period of
four weeks from the date of receipt of a copy of this order after giving
and adequate opportunity of being heard to the petitioner or his
representative.
Manoj/cp.2 (D. N. Patel, J)