High Court Jharkhand High Court

Madan Gorain vs Dhanbad Municipal Corporation on 12 March, 2010

Jharkhand High Court
Madan Gorain vs Dhanbad Municipal Corporation on 12 March, 2010
   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                    W.P.(S) No. 5873 of 2008
   Madan Gorain                              ...... .... Petitioner
                              Versus
1. Dhanbad Municipal Corporation, Dhanbad
   through its Administrator, Dhanbad
2. Assistant Administrator, Dhanbad Municipal
   Corporation, Sindri Circle                ...... .... Respondents
                              ---------

CORAM: HON’BLE MR. JUSTICE D. N. PATEL

———

For the Petitioner : Mr. P.K. Mukhopadhyay, Advocate
For the Respondents : Mr. Indrajit Sinha, Advocate

———

03/ Dated: 12th March, 2010

1. Learned counsel for the petitioner has submitted that suffice it will
be for disposal of the present writ petition, if a direction is given to the
Administrator, Dhanbad Municipal Corporation, Dhanbad, to treat this
writ petition as a representation and to decide the grievances ventilated in
this petition, in accordance with law, within the stipulated time, given by
this Court.

2. Learned counsel for the respondents has submitted that they have no
much objection, if such direction is given to respondent no. 1, to decide
the representation, within stipulated time, in accordance with law.

3. In view of these submissions, I hereby, direct respondent no. 1 to
treat this writ petition as a representation and to decide all the grievances
ventilated in the petition, within a period of sixteen weeks, from the date
of receipt of a copy of an order of this Court, in accordance with law,
rules, regulations, policies and enforceable Government orders, applicable
to the petitioner, after giving an opportunity of being heard to the
petitioner or to his representative. If the decision is taken in favour of the
petitioner, the amount legally payable to the petitioner alongwith statutory
interest shall be paid, within further period of four weeks, thereafter.

4. This writ petition is disposed of, in view of the aforesaid
observations and directions.

(D.N. Patel, J)
VK