IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 3415 of 2011
Lakshman Uraon ...... Petitioner
Versus
State of Jharkhand & ors. ...... Respondents
--------
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
--------
For the petitioner: Mr. Kundan Kr. Ambastha, Advocate
For the State: J.C. to G.P.-I
--------
th
Order No. 3: Dated 19 September, 2011
Per D.N.Patel, J.
1. Learned counsel for the petitioner submitted that the petitioner is working
as a Block Welfare Officer, Latehar and though he has been put under
suspension with effect from10th June, 2010, till today no subsistence
allowance, as payable under the law, has been paid to the petitioner
and, thus, let a suitable direction be given to the respondents to make
payment of accumulated amount of subsistence allowance and further to
make regular payment of the subsistence allowance.
2. In view of the aforesaid submission, I hereby direct respondent no.2 to
see that the subsistence allowance, legally payable, is paid to the
petitioner. The accumulated amount of subsistence allowance shall be
paid to the petitioner within a period of four weeks from the date of
receipt of a copy of the order of this Court and thereafter, I further direct
to make payment of regular subsistence allowance to the petitioner latest
by 1st to 10th of every English calendar month and I also direct the
Secretary, who is respondent no.2, to complete the departmental inquiry,
as expeditiously as possible and practicable, preferably within a period
of sixteen weeks from the date of receipt of a copy of the order of this
Court.
3. The writ petition is disposed of in view of the aforesaid directions.
( D.N. Patel, J. )
A.K.Verma/