IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2130 of 2003
Ram Dat Ram Petitioner
Versus
State of Jharkhand and Others Respondents
CORAM: HON'BLE MR. JUSTICE AJIT KUMAR SINHA
For the petitioner : Mr. Rajesh Kumar
For the Respondents : J.C. to G. P. I
03/ 25.02.2009
The present writ petition has been preferred for issuance of an
appropriate writ/writs in the nature of mandamus commanding upon
the Respondent no. 4 to pay the arrear salary pending for the period
August 1998 to February, 1999 with interest@ 18% per annum.
The counsel for the petitioner submits that earlier vide order
dated 06.05.2003 respondent-state was directed to release fund for
payment in favour of its employees.
Considering the facts and circumstances of the case, respondent
no. 2 Secretary Higher Education, Department of Human Resources
Development, Government of Jharkhand is directed to take a decision
with regard to payment of arrears of salary for the period from August,
1998 to February, 1999 and communicate the same to the petitioner in
accordance with law within a period of 3 weeks from the date of
receipt/production of a copy of this order.
This writ petition is accordingly disposed of.
(AJIT KUMAR SINHA, J.)
Kamlesh/Sk