IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. ( S) No. 1068 of 2009
Kailash Chandra Bhuiyan ........Petitioner
Versus
1. The State of Jharkhand.
2. The Deputy Commissioner Singhbhum ( W), Chaibasa.
3. The Accountant General ( A & E), Jharkhand, Ranchi.
4. Block Development Officer, Jagarnathpur, Singhbhum (w).
5. District Panchayat Raj Officer, Singhbhum (W), Chaibasa.
.........Respondents
--------
Coram: THE HON'BLE MR. JUSTICE R.K. MERATHIA
--------
For the Petitioner : Mr. R.P. Gupta, Advocate.
For the State : JC to G.P. III, S. Srivastava, Advocate
--------
3/8.3.2010
As prayed, petitioner is permitted to implead the Director,
Panchayat Raj Officer, State of Jharkhand, Ranchi, as respondent no.
6, in course of the day.
Heard.
Regarding arrears of salary claimed by the petitioner prior
to 15.11.2000, it is said in the counter affidavit that necessary steps
have been taken to obtain allotment and on receipt of the same,
payment will be made.
With regard to monitory benefits arising out of Time
Bound Promotion, and grant of A.C.P., it is said that due to some
irregularity in the petitioner’s promotion earlier and due to non
mention of relevant facts in his service book and non-verification of
his fixation of pay, certain objections were raised, which were
complied by the answering respondent and now the matter is
pending before the Assistant Director, Ranchi with regard to
confirmation of petitioner’s 2nd time bound promotion and as soon
as the confirmation is received, petitioner will be paid the entire
benefits arising out of it.
In the circumstances, the Director, Panchayat Raj Officer,
Jharkhand, Ranchi ( respondent no. 6) is directed to see that the
legally payable arrears of salary and monitory benefits of Time
Bound Promotion is given to the petitioner. If any claim is found not
legally payable, reasons thereof should be communicated to him. This
exercise should be completed within six weeks from the date of
receipt/production of a copy of this order.
It is made clear that this Court has not gone into the
merits of the claims of the petitioner.
With these observations and directions, this writ petition
is disposed of
( R.K. Merathia, J).
Rakesh/