High Court Jharkhand High Court

M/S Hindustan Construction Com vs Jharkhand State Electricity Bo on 4 May, 2011

Jharkhand High Court
M/S Hindustan Construction Com vs Jharkhand State Electricity Bo on 4 May, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        W.P.(C) No. 2095 of 2011
        M/s Hindustan Construction Company                  ...... Petitioner
                                   Versus
        Jharkhand State Electricity Board & ors.           ...... Respondents
                                   ---------
        CORAM:               HON'BLE MR. JUSTICE D.N.PATEL
                                   ---------
        For the petitioner:        Mrs. A.R.Choudhary, Advocate
        For the Board:             Mr. Rajan Raj, Advocate
                                    ---------
        02/ Dated: 4th May, 2011

1. Learned counsel for the petitioner submitted that suffice it will be for disposal of
the present writ petition, if a direction is given to respondent no.2 or such other
high ranking officer, appointed by respondent no.2, to treat this writ petition as a
representation and decide the same, in accordance with law, within the
stipulated time, as given by this Court.

2. I have heard learned counsel for the respondents, who has submitted that they
have no much objection, if such a direction is given to the respondents to treat
this writ petition as a representation and decide the same, in accordance with
law, within the stipulated time, as given by this Court.

3. In view of the aforesaid submissions, I hereby direct respondent no.2 or such
other high ranking officer, appointed by respondent no.2, to treat this writ petition
as a representation and decide the same, in accordance with law, rules,
regulations, policies and the enforceable government orders, applicable to the
petitioner, after giving an adequate opportunity of being heard to the petitioner or
to his representative, as expeditiously as possible and practicable, preferably
within a period of four weeks from the date of receipt of a copy of the order of
this Court.

4. If any amount is found payable to the petitioner, the same will be paid within a
further period of two weeks thereafter.

5. This writ petition stands disposed of, in view of the aforesaid directions.

(D.N. Patel, J)

A.K. Verma/