IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 1028 of 2009
.....
Kartik Singh Munda & others … … Petitioners.
Versus
The State of Jharkhand & others … … Respondents
……
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
……
For the Petitioners : Mr. H.K. Mahto
For the Respondents : Mr. L.K. Lal, SC L&C
……
02/ Dated 27th June, 2009
1. Counsel for the petitioners submitted that suffice it
will be for the disposal of the present petition, if a direction is given
to the concerned respondent authority especially respondent no. 4
to hear the petition and dispose of Annexure-4-application
preferred by the petitioners dated 30th September, 2008, in
accordance with law, rules, regulations, policies and enforceable
Government orders, applicable to the petitioners.
2. I have heard counsel for the respondents, who has
submitted that they have no much objection if the direction is
given and the application preferred by the petitioners, as stated
hereinabove, will be decided within the stipulated time by the
respondent no. 4, in accordance with law.
3. In view of this submission, I hereby, direct the
respondent no. 4 to hear the petitioners or their representatives
and dispose of the Annexure-4-application preferred by the
petitioners dated 30th September, 2008, in accordance with law,
rules, regulations, policies and enforceable Government orders,
applicable to the petitioners and if the respondent no. 4 is need of
any further details, the respondent no. 4 may call upon from the
respondents and the petitioner shall cooperate the hearing with the
respondent no. 4 and will provide all the necessary
documents/evidences. Respondent No. 4 is directed to decide the
application of the petitioners as early as possible and practicable,
preferably within a period of sixteen weeks from the date of receipt
of a copy of this order.
4. In view of these directions, the writ petition stands
disposed of.
(D. N. Patel. J)
VK