High Court Jharkhand High Court

Gregori Surin vs State Of Jharkhand & Ors on 15 July, 2011

Jharkhand High Court
Gregori Surin vs State Of Jharkhand & Ors on 15 July, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P.(S) No. 2469 of 2011

            Gregori Surin                     ..............      ............   Petitioner
                                      Versus
            The State of Jharkhand & Ors. ......             ............        Respondents.
                                     ..............

                CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                   ..............

            For the petitioner                 :         Mr. Md. Kaisar Alam, Advocate
            For the State                      :         J.C. to G.P.II.
                                              .............

2/15.07.2011

: In this writ petition, the petitioner has prayed for direction on the
respondents to upgrade the petitioner to Class-III post from Class-IV
post on which he was appointed on compassionate ground.

It has been stated that the petitioner was given compassionate
appointment after the death of his father by letter dated 7.7.2010. The
petitioner was a Graduate and had all the eligibility to be appointed on
Class-III post, but contrary to his eligibility and qualification he was given
Class-IV post. Under the pressing circumstance, after the death of his
father, he joined Class-IV post, but had protested against not giving him
proper post. He requested the authorities to upgrade him to the
appropriate post according to his eligibility and qualification but in spite
of his requests and representations, no order has been passed by the
concerned authority till date.

Learned J.C. to G.P.II appearing on behalf of the respondents
submitted that the Deputy Commissioner, Gumla is the competent
authority to consider the petitioner’s claim and pass appropriate order
and if any representation filed by the petitioner is still pending or if he
files a fresh representation, the same shall be considered and
appropriate order shall be passed.

Considering the said submissions, this writ petition is disposed of
giving liberty to the petitioner to file a fresh representation before the
Deputy Commissioner, Gumla along with the supporting documents. On
receipt of the representation, the said respondent shall consider the
same and pass appropriate order in accordance with law within three
months from the date of receipt of the representation.

(Narendra Nath Tiwari, J)
Shamim/