High Court Jharkhand High Court

Policarp Kujur & Ors vs State Of Jharkhand & Ors on 14 November, 2011

Jharkhand High Court
Policarp Kujur & Ors vs State Of Jharkhand & Ors on 14 November, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        W.P. (S) No. 3303 of 2011
                                     ...
          Policarp Kujur & Others                   ...     ...   Petitioners
                              ­V e r s u s­
          State of Jharkhand & Others               ...       ...   Respondents
                                     ...
          CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
          For the Petitioners        : ­ Dr. S.N. Pathak, Sr. Advocate.
                                         Mr. Rishikesh Giri, Advocate.
          For the State              : ­ J.C. to Sr. S.C.­II
                                     ...

02/14.11.2011

The main grievance of the petitioners is that they have been 
selected   by   the   Selection   Committee   headed   by   Deputy 
Commissioner,   Latehar   for   their   appointment   in   the   Agriculture 
Department,   but   the   concerned   Department   is   not   issuing 
appointment letters.

Under   the   aforesaid   facts   and   circumstances,   I   direct   the 
petitioners to file representation before respondent no. 4 for redressal 
of their grievances. It is needless to say that respondent no. 4 shall 
dispose of the said representation within six weeks from the date of 
receipt of the same.

With   the   aforesaid   direction   and   observation,   this   writ 
application is disposed of.

 

    (Prashant Kumar, J.)
sunil/