High Court Jharkhand High Court

Jano Kerai vs State Of Jharkhand & Ors on 17 October, 2011

Jharkhand High Court
Jano Kerai vs State Of Jharkhand & Ors on 17 October, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI                                        
                          W.P.(S) No. 2062 of 2010 
       Jano Kerai                          ...      Petitioner
                                    Versus
       The State of Jharkhand & others  ...                Respondents
       CORAM:                 HON'BLE MR. JUSTICE D. N. PATEL 
       For the Petitioner   :    Mr. R.P. Gupta, Advocate
       For the Respondents:      J.C. to G.P.­II
                                 Mr. Suresh Kumar, Advocate        
                                 ­­­­­­­­
                     th
        05: Dated 17    October, 2011
                                         

       1.

Counsel for the petitioner submitted that suffice it will be for disposal 
of this writ petition, if a direction is given to respondent no. 2, to treat this 
writ petition as a representation and decide the grievances ventilated in this 
writ petition in accordance with law within stipulated time as given by this 
Court.  

2. I have heard counsel for  the  respondents, who has  submitted that 
they  have  no much  objection, if   such a  direction  is  given  to  respondent 
no.   2   to   treat   this   writ   petition   as   a   representation   and   decide   the 
grievances ventilated in this writ petition in accordance with law, within the 
stipulated time, as given by this Court. 

3. In   view   of   these  submissions,   I  hereby,  direct  respondent   no.  2   to 
treat   this   writ   petition   as   a   representation   and   decide   the   grievances 
ventilated in this petition in accordance with law, rules, regulations, polices 
and   Government   enforceable   orders,   applicable   to   the   petitioner   as 
expeditiously as possible and practicable, preferably within a period of eight 
weeks, from the date of receipt of a copy of an order of this Court, after 
giving an adequate opportunity of being heard to the petitioner or to his 
representative and upon receipt of the necessary details in proper formats 
for   making   necessary   payments   for   death­cum­retirement   benefits. 
Necessary formats, in which the details are to be supplied, shall be supplied 
by respondent no. 2 to the petitioner. If the decision is taken in favour of 
the petitioner, the amount legally payable to the petitioner shall be paid 
with   statutory   interest   within   further   period   of   four   weeks,   after   the 
decision is taken.  

4. In view of the above directions, this writ petition is disposed of. 

         ( D.N. Patel, J. )
VK