High Court Jharkhand High Court

Laxman Mishra vs State Of Jharkhand & Ors on 12 May, 2009

Jharkhand High Court
Laxman Mishra vs State Of Jharkhand & Ors on 12 May, 2009
IN THE HIGH COURT OF JHARKHAND AT RANCHI
             W.P.(S) No. 916 of 2009
Laxman Mishra                            ...... Petitioner
                         Versus
State of Jharkhand & ors.                ...... Respondents
                         ---------
CORAM:       HON'BLE MR. JUSTICE D.N.PATEL
                         ---------
For the petitioner:      None
For State of Jharkhand: J.C. to G.A.

For Accountant General:Mr. S. Shrivastava, Advocate

———

02. th
Dated 12 May, 2009

1. When the case is called out, learned counsel for the petitioner is
absent.

2. I have heard learned counsel for the respondents, who has
vehemently submitted that the present petition has been
preferred for getting revision in the salary/pay scale, as no final
decision has been taken by the respondents in this regard,
though a representation of the petitioner is already pending
with the respondents. It is further submitted that let a suitable
direction be given to the Secretary (Primary & Higher
Education), Human Resources Development Department,
Government of Jharkhand, Ranchi, to treat this writ petition as
a representation and to take a final decision upon the
representation, within stipulated time, in accordance with law.

3. Thus, looking to the contention raised in the memo of present
petition, it appears that a representation is already pending of
the petitioner before respondent no.1 i.e. Secretary (Primary &
Higher Education), Human Resources Development
Department, Government of Jharkhand, Ranchi, and, therefore,
I hereby direct the Secretary (Primary & Higher Education),
Human Resources Development Department, Government of
Jharkhand, Ranchi, to treat this writ petition as a
representation, with all annexures, and to take a final decision
upon all the prayers, made in the memo of present petition,
especially for revision of salary/pay scale, after giving an
adequate opportunity of being heard to the petitioner or his
representative, in accordance with law, rules, regulations,
policies and the enforceable government orders, applicable to
the petitioner, as early 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.

2.

4. The writ petition stands disposed of, in view of the aforesaid
directions.

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