IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2074 of 2011
1.
Rajesh Kumar
2. Sanjay Shukla
3. Rakesh Pratap Yadav
4. Mohd. Asif Khan
5. Muktesa Mohammad Momin
6. Varshneya Prataph Narayan
…Petitioners
Versus
1. The Union of India through Secretary(Power) Shram
Shakti Bhawan, New Delhi
2. The Chief Managing Director, Power Grid Corporation of
India Sandamini Plot No.02, Sector-29 Gurgaon(Haryana)
3. The Executive Director, Human Resources Power Grid
Corporation of India Sandamini Plot No.02, Sector-29
Gurgaon(Haryana
4. The Deputy General Manager(HRs.) Power Grid
Corporation of India Ltd, Alankar Place, 5 th Floor, Boring
Road, Patna.
5. The Dy. Manager (HR) Power Grid Corporation of India
Ltd. Alankar Place 6th Floor, Boring Road Patna
6. The Personnel Officer, Power Grid Corporation of India,
Eastern Zone, H.Q. Alankar place, Boring Road, Patna
…Respondents
04. 02.08.2011 Heard counsel for the parties.
Petitioners seek to challenge the order dated
30.12.2010 (Annexure-7 series) , issued by the authority of the
Respondent-Power Grid Corporation of India Ltd.(for short ‘the
Corporation’), whereby their services as Assistant Engineers on
contract basis in the Corporation have been disengaged and they
have been relieved.
It is agreed at Bar that the issue raised in this
application has already been considered by this Court in CWJC
No. 9198 of 2011(Mrigendra Srivstava & Ors. Vs. Power Grid
Corporation of India Ltd & Anr.).
Learned counsel for the petitioners, in that view of
the matter, states that petitioners would not be pressing the
2
relief(s) prayed for in this writ application. It is stated that
petitioners have not been paid their due salary/remuneration for
certain period(s) for which they have worked and, as such, the
Respondent-Corporation be directed to pay them their due
salary/remuneration.
Learned counsel for the Respondent-Corporation in
the light of the said stand taken by the petitioners, submits that
they may be granted opportunity to approach the Respondent-
Corporation by filing appropriate representation in this regard
which shall be considered in accordance with law and if there is
any due to be paid to the petitioners on account of
salary/remuneration for the period they have worked, the same
shall be paid to them.
Having heard the parties, the present application is
disposed of by the following order:
Let the petitioners file a detailed representation for
payment of their due salary/remuneration within three
weeks from today annexing therewith a copy of the
present order. The Respondents shall consider and
dispose of the said representation in accordance with
law within four weeks of its filing. If any amount on
account of salary/remuneration is found due and
outstanding, then the respondents shall ensure to release
payments thereof within four weeks of the disposal of
the said representation.
( Kishore K. Mandal )
hr