High Court Jharkhand High Court

Jalsu Baraik & Ors. vs State Of Jharkhand & Ors. on 7 December, 2009

Jharkhand High Court
Jalsu Baraik & Ors. vs State Of Jharkhand & Ors. on 7 December, 2009
                         IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                                W.P. (S) No. 4069 of 2004
                                                ...
                 1. Jalsu Baraik
                 2. Rajdev Das
                 3. Yougal Singh Munda
                 4. Bundel Mochi
                 5. Satish Prasad
                 6. Upendra Prasad                              ...      ...      Petitioners
                                        -V e r s u s-
                 1. The State of Jharkhand
                 2. Finance Commissioner, Govt. of Jharkhand, Ranchi.
                 3. Director, Soil Conservation Department, Govt. of Jharkhand, Ranchi.
                 4. The State of Bihar, Patna.                         ...      Respondents.
                                                ...
       CORAM: - HON'BLE MR. JUSTICE D.G.R. PATNAIK.
                                                ...
                 For the Petitioners            : - M/s. R. R. Tiwari & Rajiv Ranjan.
                 For the State of Bihar         : - Mrs. Vandana Bharti, J.C. to G.A., Bihar.
                 For the State of Jharkhand : - J.C. to G.P. III.
                                                ...
7/07.12.2009

Heard the learned counsel for the parties.

Petitioners’ prayer, in this writ application, is for a direction upon the
Respondents to remove the anomaly in the pay-scale of the Field Supervisors arising out
of the recommendations of the 4th and 05th Pay Revision and also in view of the fact that
the Fitment Appellate Committee had not considered the case of the Field Supervisors in
view of the fact that at that time, the matter concerning the Field Supervisors was
pending before the Secretary, Finance, State of Jharkhand, Ranchi, pursuant to the
directions, issued by the High Court in C.W.J.C. No. 2886 of 1993 (R).

In the counter affidavit of the Respondents, an assurance appears to have
been given to the effect that the answering Respondents are ready and willing to decide
upon the claim of the petitioners afresh, after giving them an opportunity of hearing, in
the event, the matter is remanded to the concerned authorities of the Respondents.

In the light of the above assurance of the Respondents, this writ
application is disposed of with liberty to the petitioners to file their fresh representations
individually, before the Secretary, Finance, Government of Jharkhand, Ranchi and within
a period of four months from the date of receipt of the representations, the
concerned officers of the Respondents shall consider the claim of the petitioners in the
light of the directions and observations contained in the judgment dated-05th September,
1997, passed in C.W.J.C. No. 2886 of 1993 (R) and the grounds raised by the petitioner.
The decision taken, on the representation shall be effectively communicated to the
petitioners individually.

With these observations, this writ application stands disposed of.
Let a copy of this order be given to the learned counsel for the
Respondent-State.

(D.G.R. Patnaik, J.)
APK