High Court Jharkhand High Court

Nand Kumar Jha & Ors vs State Of Jharkhand & Ors on 25 February, 2009

Jharkhand High Court
Nand Kumar Jha & Ors vs State Of Jharkhand & Ors on 25 February, 2009
                           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                     W.P. (S) No. 2140 of 2003

                  Nand Kumar Jha & Ors.                ...      ...     Petitioners
                                                       Versus
                  The State of Jharkhand & Ors.               ...     Respondents
                                            --------
                  CORAM : HON'BLE MR. JUSTICE AJIT KUMAR SINHA

                  For the Petitioners:                 Mr. P.K.Choudhary, Advocate
                  For the Respondents:                 Mr. M.K.Laik, Sr. S.C.-I
                                              --------
03/ 25.02.2009

. The present writ petition has been preferred for issuance of
an appropriate writ/direction/order commanding and directing the
respondents to pay the salary of the petitioner in the grant of
their scale of pay for Rs.4500-7000 in terms of the
recommendation of the Pay Revision Committee as well as the
Fitment Appellate Committee on removing the anomaly of pay
scale in respect of the petitioners holding high qualifications of
Intermediate and are also trained and at the same time who were
also getting their salary in the aforesaid scale till May/June 2001,
but all of sudden without any basis the said scale has been
withdrawn by the respondents under arbitrary exercises of power
putting the financial loss to the petitioners inspite of being legally
entitled for the same .

After some argument the counsel for the petitioners prays
to move a representation before the respondent authority No. 5,
(The District Superintendent of Education, Godda) and the
respondent No. 5, is accordingly directed to dispose of the
representation within a period of three months from the date of
receipt/production of a copy of this order in accordance with law.

This writ petition is accordingly disposed of with the
aforesaid direction.

                  D.S.                                       (Ajit Kumar Sinha, J.)