IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 2719 of 2011
Ashwini Kumar Dutt.......... ... ... .......Petitioner
V e r s u s
The State of Jharkhand and others... ... Respondents
...
CORAM: HON’BLE MR. JUSTICE D.N. PATEL
…
For the Petitioners : Mr. Sujit Narayan Prasad
For the Respondents : J.C. to Sr. S.C.II
...
th
02/Dated: 12 August, 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. Counsel appearing for the State has no much objection if a direction is given
to respondent no.2 to decide the claim of the present petitioner in accordance
with law, within stipulated time, as given by this Court.
3. In view of these submissions, I hereby, direct respondent no. 2 to treat this
writ petition along with annexures as a representation and decide the claim
of the present petitioner for grant of benefit of Assured Carreer Progression
and Senior Selection Grade, as prayed in this petition since he has now
retired, in accordance with law, rules, regulations, polices and Government
enforceable orders, applicable to the petitioner as expeditiously 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.
4. In view of the above directions, this writ petition is disposed of.
(D.N. Patel, J.)
sudhir/