High Court Jharkhand High Court

Kamla Soren vs State Of Jharkhand & Ors on 9 September, 2011

Jharkhand High Court
Kamla Soren vs State Of Jharkhand & Ors on 9 September, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P. (S) No. 3219 of 2011
         Kamla Soren ...         ...    ...      ...   ...     Petitioner
                                        Versus
         The State of Jharkhand and others       ...   ...     Respondents
                                     ------
         CORAM:         HON'BLE MR. JUSTICE D. N. PATEL
                                     -----
         For the Petitioner:         Mr. Affaque Ahmad
         For the Respondents: Mr. A. Allam, Sr. S.C.II
                                     ------
         02/Dated: 09th September, 2011

                1)       Counsel for the petitioner submitted that suffice it will be for the

disposal of this writ petition, if a direction is given to respondent No. 3,
Director, Primary Education, Human Resources Development Department,
Govt. of Jharkhand, Ranchi to treat this writ petition along with annexures as
a representation and decide the claim of the petitioner for giving her
promotion in Grade-IV and Grade-VII in the years 2003 and 2008
respectively, in accordance with law, within stipulated time, as given by this
Court.

2) I have heard counsel for the respondents, who has submitted that
though the petitioner has no legally vested right as claimed by her, they have
no much objection, if such a direction is given to respondent no. 3 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 this limited submissions, I hereby, direct respondent no.3
to treat this writ petition along with annexures as a representation and decide
the grievances ventilated in this petition with regard to promotion of the
petitioner in Grade-IV and Grade-VII in the years 2003 and 2008
respectively, in accordance with law, rules, regulations, policies and
Government enforceable orders, applicable to the petitioner as expeditiously
as possible and practicable, preferably within a period of eighteen 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 her representative.

4) If the petitioner wants to give additional representation to the
respondent No.3, the same may be given within two weeks from today.

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

(D. N. Patel, J)
Manoj/cp.2