High Court Jharkhand High Court

Dr.Trilochan Mahto & Ors vs State Of Jharkhand & Ors on 19 October, 2011

Jharkhand High Court
Dr.Trilochan Mahto & Ors vs State Of Jharkhand & Ors on 19 October, 2011
             In the High Court of Jharkhand at Ranchi

                            W.P.(S) No.4833 of 2008

             Dr.Trilochan Mahto and others................. ...Petitioners

                                   VERSUS

              State of Jharkhand and others...........Respondents

             CORAM          : HON'BLE MR. JUSTICE R.R.PRASAD

             For the Petitioners : Mr.Sumeet Gadodia
             For the State      :J.C to Sr.S.C.I

16/ 19.10.11

. Learned counsel appearing for the petitioners submits that consequent
upon the judgment of the Supreme Court passed in Civil Appeal No.6098 of 1997, the
services of the petitioners were absorbed by the Ranchi University on7.3.2009.
Subsequently, the University fixed the salary of the petitioners in revised UGC pay
scale of Rs.8000-13500 with effect from 1.1.1996 and the matter was sent before the
State Government for its approval but when the approval was not granted by the State
Government, the petitioners moved to this Court for a direction to the authority of the
State Government to approve the pay scale fixed by the University. It was stated that
this Court on 12.9.2011 directed the Secretary, Human Resource Development
Department to decide the claim of the petitioners but till date, no order in this respect
has been passed by the authority of the State.

A counter affidavit has been filed on behalf of the State wherein it has
been stated that the matter is still under consideration and that final order could not be
passed as certain document which needs to be looked into were not available.

It was stated on behalf of the petitioner that the statement made in the
counter affidavit is an eye wash as all the documents including Annexure 5 are there
before the authority and therefore, there has been no impediment in taking decision in
this regard.

Under the circumstances, the Secretary, Higher Education, Human
Resources Development Department, Government of Jharkhand, Ranchi respondent
no.2 is hereby directed to take decision within three weeks from today.

Let this matter be listed under the heading for orders on 22.11.2011.
Let a copy of this order as well as copy of the writ petition with annexures
including annexure 5 which was placed before this Court by learned counsel
appearing for the petitioners be handed over to the counsel appearing for the State for
needful.

(R. R. Prasad, J.)

ND/