IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No.2351 of 2011
With
W.P. (S) No.2379 of 2011
With
W.P. (S) No.2403 of 2011
Mrs. Renubala Jha & Ors. ......Petitioners.
[In W.P.(S) no.2351/2011]
Samuel Tirky. ......Petitioner.
[In W.P.(S) no.2379/2011]
Bishwanath Roy @ B. Roy & Ors. ......Petitioners.
[In W.P.(S) no.2403/2011]
Versus
The State of Jharkhand & Ors. .......Respondents.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioners : Mr. Ajit Kumar, Advocate.
(In all cases)
For the State : J.C. to S.C.II
02/08.07.2011
: The petitioners have prayed for a direction on the
respondents to pay their arrears of salary, which are due from
April, 2008 to February, 2010 and from November, 2010 to
February, 2011. They have also prayed for payment of 6th pay
revision scale.
It has been stated that the petitioners have been working
as Assistant Teacher in their respective schools since long, but in
spite of discharging their duties regularly, the salary for the
aforesaid period has not been paid to them. It has been
submitted that the pay scale of the teachers has been revised
on the basis of 6th pay revision committee’s report with effect
from 1st January, 2006. The petitioners are entitled for the arrears
of difference of salary from the said date when the 6th pay
revision committee’s report was implemented. The petitioners
made several requests and filed representations before the
District Superintendent of Education, Ranchi, but their claims
have not been considered and no order has been passed till
date.
Learned J.C. to S.C.II, appearing on behalf of the
respondents, submitted that if the petitioners’ representation is still
pending of if they file a fresh representation before the District
Superintendent of Education, Ranchi, the same shall be
considered and disposed of without any delay.
2
Considering the above, these writ petitions are disposed
of, giving liberty to the petitioners to file a fresh representation,
along with a copy of this order, before the District Superintendent
of Education, RanchiRespondent no.4. On receipt of the
representation, the said respondent shall consider the same and
pass appropriate order, in accordance with law, within a period
of six weeks from the date of receipt of the representation.
If the petitioners’ claim(s) is/are found genuine, the
admitted amount of arrears shall be paid to them within a
period of six weeks thereafter.
(Narendra Nath Tiwari, J.)
Sanjay/