High Court Jharkhand High Court

Lakshman Uraon vs State Of Jharkhand & Ors on 29 August, 2011

Jharkhand High Court
Lakshman Uraon vs State Of Jharkhand & Ors on 29 August, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(S) No. 3674 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 Sr. SC-II
                                      --------
                                     th

Order No. 03: Dated 29 August, 2011
Per D.N.Patel, J.

1. Learned counsel for the petitioner submitted that the petitioner is working
as Block Welfare Officer honestly, sincerely, diligently and to the
satisfaction of the respondents. Never any charge has been issued nor
any inquiry has been conducted. The petitioner has been transferred from
Latehar to Ranchi, but, his Last Pay Certificate as well as the original
Service Book have not been sent by the District Welfare Officer, Latehar
to the District Welfare Officer, Ranchi and, therefore, the petitioner is not
being paid salary by the respondents.

2. Learned counsel for the respondents is seeking time to file counter
affidavit.

3. Time, as prayed for, is granted. The matter is adjourned to be listed on 5 th
September, 2011.

4. I hereby direct the District Welfare Officer, Latehar, to remain personally
present before this Court along with the Last Pay Certificate as well as the
original Service Book of the petitioner, on the next date of hearing at
10.30 a.m.

( D.N. Patel, J. )
A.K.Verma/