IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 1865 of 2009
Magan Mahato ...... Petitioner
Versus
1. The State of Jharkhand
2. Deputy Commissioner, Dhanbad
3. Notified Area Committee, Sindri through its Chairman-cum-Sub-Divisional
Officer, Sindri having its office at Sindri, Dist.- Dhanbad
4. Special Officer, Notified Area Committee, Sindri, Dist.-Dhanbad
5. Assistant Administrator, Dhanbad Municipal Corporation, Sindri Area,
Dhanbad ...... Respondents
---------
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
For the Petitioner : Mr. Prabir Chatterjee, Advocate
For the Respondents : J.C. to G.P.-II, Mr. Yogesh Modi, Advocate
———
th
05/ Dated: 17 May, 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 respondent no. 5 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. 5, to decide the
representation, within stipulated time, in accordance with law.
3. In view of these submissions, I hereby, direct respondent no. 5 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, hereby, disposed of, in view of the aforesaid
observations and directions.
(D.N. Patel, J)
Ajay/