High Court Jharkhand High Court

Brajesh Kumar vs State Of Jharkhand & Ors on 18 April, 2011

Jharkhand High Court
Brajesh Kumar vs State Of Jharkhand & Ors on 18 April, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(S) No. 6706 of 2010

          Brajesh Kumar                             ............... ............   Petitioner
                                         Versus
          The State of Jharkhand & Ors.          ..............     ............    Respondents.
                                         ..............
          CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                        ..............
             For the petitioner   :      Mr. Anjani Kr. Verma, Advocate
             For the State        :      Mr. J.C. to Sr.S.C.I.
                                        .............
2/18.04.2011

: The petitioner is a daily wager working in the District Agriculture
Office, Deoghar since 28.6.2004. A decision was taken by the
Agriculture Department to regularise services of the daily wagers and
muster roll employees.

The petitioner accordingly applied for regularization and his name
was also recommended by the District Agriculture Officer, Deoghar by
his memo No. 510 dated 24.8.2006 and was sent to the Director,
Agriculture Department, Government of Jharkhand but till date no
decision has been taken by the Director on the said recommendation.

Learned J.C. to Sr. S.C.I appearing on behalf of the respondents
submitted that the petitioner’s services cannot be regularised as he has
not been properly appointed after observing the legal requirement and
the guidelines of the Personnel Department. However, learned counsel
admitted that no such specific order has been passed and served on the
petitioner till date assigning the reason for not regularizing his services.

Considering the said submissions, this writ petition is disposed of
giving liberty to the petitioner to file a fresh representation before the
Director, Agriculture Department, Government of Jharkhand (respondent
No.3) along with a copy of this order. The said respondent No.3, on
receipt of the petitioner’s representation, 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.

(Narendra Nath Tiwari, J)
Shamim/