High Court Jharkhand High Court

Akhileshwar Prasad vs State Of Jharkhand & Ors on 16 November, 2011

Jharkhand High Court
Akhileshwar Prasad vs State Of Jharkhand & Ors on 16 November, 2011


IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
W.P. (S) No. 4960 of 2011
Akhileshwar Prasad … … … … … … Petitioner
Versus
The State of Jharkhand and others  … … … Respondents 
­­­­­­
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
­­­­­
For the Petitioner: Mr. Ayush Aditya 
For the Respondents: J.C. To S.C.III
­­­­­­
th
 03/Dated: 16    November, 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. 4, 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.   4   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. 4 – the 
Superintending   Engineer,   Building   Construction   Department,   Building 
Circle   Hazaribagh,   to   treat   this   writ   petition   as   a   representation   and 
decide the grievances ventilated in this petition , in accordance with law, 
rules, regulations, policies and Government enforceable orders, applicable 
to the petitioner as expeditiously as possible and practicable, preferably 
within a period of twelve 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 representatives. If the amount is found legally 
payable to the petitioner, the same will be paid within a further period of 
four weeks thereafter. While disposing of the matter, the respondent no.4 
will also keep in mind annexure­5 to this memo of petition which is a 
letter dated 27.5.2011 issued by the Deputy Secretary, Road Construction 
Department, Govt of Jharkhand. 

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

Manoj/cp.2                                                                    (D. N. Patel, J)