IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 2354 of 2011
Ashish Kumar Mandal ...... Petitioner
Versus
The State of Jharkhand & others ...... Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : M/s. Mahesh Tewari, Ganesh Pathak, Advocates
For the Respondents : J.C. to S.C.I
th
03/Dated: 29 August, 2011
1.
Counsel for the petitioner submitted that the petitioner was
working as Para Teacher since 22nd September, 2009 and he has not been
paid salary till date.
2. Counsel for the respondents submitted that a detailed counter
affidavit has been filed and paragraph20 thereof reads as under:
“20. That the VEC did not complying the order of the department
is dissolved vide letter no. 744 dated 23.08.11 and the Block Education
Extension Officer, Tundi has been authorised to work as the President of
the VEC and pay the remuneration of the working period to Ashish Kr.
Mandal within a fortnight.”
Thus, it is submitted that now the Village Education Committee has
been dissolved and now, Block Education Extension Officer is Incharge of
the Village Education Committee and therefore, he has to pay the salary
to the petitioner, which is legally payable for the work rendered by the
petitioner, and therefore, counsel for the respondentsState is seeking
three weeks’ time to get instructions because now Government officer is
Incharge of the making payment to the petitioner.
3. In view of these submissions, the matter is adjourned on 16th
September, 2011 to be listed under the heading ‘For Final Disposal’.
(D.N. Patel, J)
VK