IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P. (S) No. 2494 of 2009
---
Pramod Thakur @ Pramod Kumar ... Petitioner
Versus
The Union of India and others ... Respondents
---
CORAM : HONBLE MR. JUSTICE R. K. MERATHIA
---
For the Petitioner : Mrs. I. Sen Choudhary
For the U.O.I. : Mr. Mokhtar Khan
---
3. 4.02.2010
: Mrs. Choudhary, appearing for the petitioner submitted that
though the petitioner has challenged the order dated 27/10.2008
in this writ petition, but against such order an appeal has also
been preferred by the petitioner before the Inspector General,
North Frontier, Indo Tibetan Border Police force, Seemadwar,
Dehradun (Respondent No. 3) through registered cover dated
10.11.2003, but petitioner has not been received any order on the
same till date and therefore, she confines her prayer for a
direction for disposal of the appeal at an early date.
Counsel for the respondents submitted that in the absence
of instruction, he is not in a position to say whether such appeal
has been received by the authority and/or whether the appeal has
been disposed of till date or not.
In the circumstances, petitioner is permitted to file appeal
afresh through speed post with A.D. before the respondent No. 3
along with a copy of the earlier appeal and copy of this order.
If any order has already been passed on the earlier appeal
preferred by the petitioner, the same should be communicated to
him. If no order has been passed in the earlier appeal, the
respondent No. 3 will dispose of the same/or fresh appeal in
accordance with law, as early as possible and preferably within
three months form the date of receipt of fresh appeal.
It is made clear that this Court has not gone into the merits
of the case of the petitioner.
With these observations and directions, this writ petition is
disposed of.
MK (R. K. Merathia, J.)