High Court Jharkhand High Court

Arbind Kumar Singh vs State Of Jharkhand & Ors on 21 September, 2011

Jharkhand High Court
Arbind Kumar Singh vs State Of Jharkhand & Ors on 21 September, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI                                          
                          W.P.(S) No. 5230 of 2011 
       Arbind Kumar Singh                  ...      Petitioner
                                    Versus
        The State of Jharkhand & others   ...          Respondents
                                    ­­­­­­­­
        CORAM:              HON'BLE MR. JUSTICE D. N. PATEL 
                                    ­­­­­­­­
        For the Petitioner     : Mr. Saurav Arun, Advocate
        For the Respondents: J.C. to G.P.­IV.         
                                    ­­­­­­­­
                       st
        02: Dated 21    September, 2011
                                              

       1.

Counsel   for   the   petitioner   submitted   that   suffice   it   will   be   for 
disposal of this writ petition, if a direction is given to respondent no. 2, to 
treat   this   writ   petition   as   a   representation   and   decide   the   grievances 
ventilated in this writ petition in accordance with law, within stipulated 
time, as given by this Court.  

2. I have heard counsel for the respondents, who has submitted that 
they have no much objection, if such a direction is given to respondent 
no.   2   to   treat   this   writ   petition   as   a   representation   and   decide   the 
grievances ventilated in this writ petition in accordance with law, within 
the stipulated time, as given by this Court. 

3. In view of these submissions, I hereby, direct respondent no. 2 to 
treat   this   writ   petition   as   a   representation   and   decide   the   grievances 
ventilated   in   this   petition   in   accordance   with   law,   rules,   regulations, 
polices and Government enforceable orders, applicable to the petitioner 
as expeditiously as possible and practicable, preferably within a period of 
eight weeks, from the date of receipt of a copy of an order of this Court, 
after giving an adequate opportunity of being heard to the petitioner or 
to his representative and in the light of Annexure­3 to the memo of this 
petition. 

4. Looking to the facts and circumstances of this case, it appears that 
the petitioner was already appointed as Peon in the year 1991, whose 
services   were   terminated   in   the   year,   1995   and   therefore,   C.W.J.C. 
No. 3561 of 1995 (R) was preferred challenging the termination order of 
the year, 1995. By the order of this Court, the termination order has been 
quashed and set aside as per paragraph nos. 4 and 5 of the aforesaid 
judgment. Thus, once the termination order is quashed, it is alleged by 
the counsel for the petitioner that there cannot be re­appointment, but, 
2.
there must be an appointment, which is already there in existence prior 
to termination so that the petitioner may be entitled to the continuity of 
the   services   for   several   other   benefits   like   pension,   gratuity   etc.   This 
aspect of the matter will also be considered by respondent no. 2. The 
petitioner voluntarily and readily agrees that for the period running from 
1995 till the judgment, he is not claiming any monetary benefit. Let his 
services to be continued so that all the benefits like pension, gratuity etc. 
may be extended upon the petitioner, in accordance with law.    

5. In view of the above directions, this writ petition is disposed of. 

         ( D.N. Patel, J. )
VK