IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 5098 of 2011
Arun Kumar Singh ... Petitioner
Versus
The State of Jharkhand & others ... Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : M/s Baidyanath Mishra, M.K. Verma, Advocates
For the Respondents: J.C. to A.G.
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 with regard to the reinstatement/re
employment to the petitioner, 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
sixteen 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 also keeping in mind Rule161 of the Jharkhand
Pension Rules, 2000 as well as Rule819 of the Jharkhand Police Manual
and also keeping in mind Annexure5 annexed with the memo of the
present petition, which is a case of similarly situated employee employed
by the respondents.
4. In view of the above directions, this writ petition is disposed of.
( D.N. Patel, J. )
VK