IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 1199 of 2011
Basant Kumar Suman & Ors. .............. ............ Petitioners
Versus
The State of Jharkhand & Ors. ...... ............ Respondents.
..............
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
..............
For the petitioners : Mr. S.K. Samanta, Advocate
For the State : J.C. to G.P.IV
.............
2/19.07.2011
: In this writ petition, the petitioners have prayed for direction on the
respondents to issue letters of appointment to them for the post of
Rojgar Sewak for which they were selected in the year 2009.
It has been stated that on the basis of their eligibility the
petitioners were selected for the post of Rojgar Sewak and a select list
was prepared as far back as on 23rd September, 2009. Out of the said
list several persons were appointed but till date appointment letters have
not been issued to the petitioners. They filed representation before the
Deputy Commissioner, Giridih, but the same has also not been heeded
upon.
Learned J.C. to G.P.IV appearing on behalf of the respondents
submitted that a counter affidavit has been filed today stating, inter alia,
that the petitioners are not entitled for appointment. The select panel, in
which their names are included, also lapsed. The petitioners have, thus,
no right to enforce through the court of law. Learned counsel, however,
submitted that no speaking order, on the claim of the petitioners, has
been passed by the concerned authority till date.
Considering the above submissions and facts and circumstances,
this writ petition is disposed of directing the respondents to pass a final
order on the petitioners’ claim/representation within two months from the
date of receipt/production of a copy of this order.
(Narendra Nath Tiwari, J)
Shamim/