High Court Jharkhand High Court

Sadanand Rana vs State Of Jharkhand & Ors on 12 November, 2009

Jharkhand High Court
Sadanand Rana vs State Of Jharkhand & Ors on 12 November, 2009
                      IN THE HIGH COURT OF JHARKHAND, RANCHI
                                W.P.(S) No.3924 of 2008

               Sadanand Rana                                     ...     Petitioner
                                         Versus
               The State of Jharkhand & others          ...      Respondents
                                         -----
               CORAM         : THE HON'BLE MR. JUSTICE J.C.S. RAWAT

               For the petitioner            :    Mr.S.K. Murtty, Advocate
               For the Respondents           :    J.C. to G.P.I
                                                          -----

2/12.11.2009

This petition has been filed for seeking mandamus to making
an enquiry regarding the residence of Respondent No.6 as he did
not reside in the village where the school is situated. It is in utter
violence of the guidelines laid down by the government for the
appointment of Para-Teacher. The petitioner is the resident of the
same village and he fulfills all the criteria. The recommendation
made by the committee has not been approved. The petitioner has
made representation to the authorities but the representation has
not been decided so far.

It would be just and proper to direct the petitioner to file a
fresh representation along with the order of this court before D.C.-
Respondent No.2 within a period of one month from today and the
D.C.- Respondent No.2 will decide the representation by speaking
order expeditiously preferably within a period of four months from
presentation of the order as well as of the representation to him.

The petition is disposed of accordingly.

No order as to cost.

(J.C.S. Rawat, J.)

R.Kumar