IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P (S) No. 2863 of 2009
Sumitra Soren ..... Petitioner
Versus
Tenughat Vidyut Nigam Limited, through its Managing Director, Bokaro & Others
..... Respondents
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioner - Mr. A.K.Rashidi
For the Respondents - Mr. A.K.Mehta
-----
2/14.7.2011
In this writ petition, the petitioner has prayed for a direction on the respondents to
provide employment under the scheme of appointment to one family member of the displaced
family, whose land has been acquired for installing Tenughat Thermal Power Plant. It has
been stated that by Resolution No. 519 dated 9.3.1987, Resolution No. 1577 dated 4.5.1989
and other resolutions, the provision was made for giving appointment to one family member of
the displaced family, but in spite of repeated requests and representations, the appointment
has not been given to the petitioner.
A counter affidavit has been filed on behalf of the respondents stating, inter alia, that
three applications have been filed by three different members and there is dispute among the
family members. It is not possible to decide their claim by the respondents and in view of the
said dispute, the Displacement Committee, which is meant for considering such cases, have
passed an order that the petitioner and the other claimants may get their claim decided by a
competent Court of law. It has been submitted that the respondents are ready to offer one
employment to one of the family members of the displaced family, but since there is no
consensus among them, it will be only possible when the petitioner and the other claimants
get their claim decided by a competent Court of law.
Considering the above, this writ petition is disposed of giving liberty to the petitioner to
produce document or any order of the competent Forum to show that he is the only legal heir
of Charan Manjhi. If such document or evidence or any convincing material is placed before
the Displacement Committee of the respondents, the same shall be considered and speaking
order shall be passed on the basis of the materials on record and if so required, after hearing
the petitioner as well as the other claimants.
S.K (NARENDRA NATH TIWARI, J)