IN THE HIGH COURT OF JHARKHAND AT RANCHI
C.W.J.C. No.2521 of 2000( R)
With
C.W.J.C. No.2990 of 1999 (R )
With
C.W.J.C. No.2974 of 1999 (R )
With
W.P.(S) No. 4392 of 2002
With
W.P.(S) No. 6278 of 2002
With
W.P.(S) No. 6065 of 2002
Ashok Kumar Mahanty (In C.W.J.C. No.2521)
Krishna Kumar & Ors. (In C.W.J.C. No.2990)
Ashok Kumar Singh & Ors. (In C.W.J.C. No.2974)
Rana Pratap Singh (In W.P.(S) No. 4392)
Prahlad Kumar Maity (In W.P.(S) No. 6278)
Bhupendra Nath Patro (In W.P.(S) No. 6065)
.............Petitioners
Versus
The State of Bihar & Ors (InC.W.J.C.No.2521,C.W.J.C.No.2990,
C.W.J.C. No.2974,)
The State of Jharkhand & Ors (In W.P.(S) No. 4392, W.P.(S) No. 6278,
W.P.(S) No. 6065)
.......................Respondents
------
CORAM: HON'BLE MR. JUSTICE AJIT KUMAR SINHA
------
For the Petitioners: Mr. R.Krishna,M.M.Sharma,
For the Respondents: Mr. Rabindra Prasad (J.C. to G.P.IV)
------
2/30.4.2009
This writ petition has been preferred for issuance of an
appropriate writ, order or direction for quashing the Office order as
contained in memo No. 1387 dated 1.9.1999 so far it related to the
petitioner, by which the B.Sc. trained scale given to the petitioner
earlier has been cancelled and the petitioner further prays for
issuance of an appropriate writ in the nature of mandamus
commanding upon the respondents to provide B.Sc. trained scale
to the petitioner which has earlier been given to him vide letter
No.4522 dated 8.4.1991 considering the fact that persons junior to
the petitioner in all respect are getting B.Sc. trained scale with
effect from the date stated here-in-before.
The petitioners seek liberty to move a representation before
the appropriate forum, who will consider the same on its own merit
in accordance with law and dispose it of within a period of three
months from the date of receipt of representation along with a
copy of this order.
This writ petition is accordingly disposed of.
(Ajit Kumar Sinha, J)
fahim/