IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 937 of 2003
Akshay Chandra Mahto & ors. ...... Petitioners
Vrs.
State of Jharkhand & ors. ...... Respondents
------
CORAM: HON'BLE MR. JUSTICE AJIT KUMAR SINHA
---------
For the petitioners: Mr. S.Ranjan, Advocate
For the State: Mr. Jalisur Rahman, JC to GP-II
---------
03/ 19.11.2008
This writ petition has been preferred for issuance of an
appropriate writ, order or direction in the nature of certiorari
to quash the impugned order dated 13.7.2002, issued under
the signature of Commissioner-cum-Secretary, Agriculture &
Cane Development Department, Jharkhand, Ranchi, whereby,
the prayer of the petitioners for adjustment of their services on
the posts of Jan-Sewak (Village Level Worker) has been
rejected. Further prayer has been made for issuance of a writ
in the nature of mandamus commanding upon the respondent
authorities to immediately and forthwith adjust the services of
the petitioners as Jan Sewak (Village Level Worker),
considering the fact that most of the persons appointed as
Village Extension Workers have been absorbed against the
posts of Jan Sewak inspite of the fact that the case of the
petitioners for adjustment has already been recommended
vide letter dated 29.4.1999 by the Deputy Commissioner to
the Agriculture Production Commissioner, Bihar, Patna and
the petitioners further pray for a direction upon the
respondents to consider their cases for absorption/adjustment
since the impugned order passed on 13.7.2002 has again been
reviewed by the respondent authorities, wherein, they have
already taken a decision to appoint the petitioners on the
posts of Jan Sewak in the light of vacancies, existing till date
and the said decision has been communicated vide letter
no.201(P)/Estt. Dated 19.7.2002.
Learned counsel for the respondent-State has produced
a copy of the letter, containing Memo No. 1916 dated
15.7.2008, issued by the Director (Administration),
Agriculture & Sugarcane Department, Government of
Jharkhand, Ranchi, vide which the petitioners have been
adjusted on the posts of Jan Sewak.
2.
Considering the facts and circumstances, this writ
petition has become infructuous. The same is accordingly,
disposed of.
(Ajit Kumar Sinha, J.)
A.K.Verma/