IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 5914 of 2011
Ram Janm Sah ...... Petitioner
Versus
Mineral Area Development
Authority, Dhanbad & ors. ...... Respondents
--------
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
--------
For the petitioner: Mr. Jitendra Tripathi, Advocate
For the MADA: Mr. Bhawesh Kumar, Advocate
--------
th
Order No. 2: Dated 11 October, 2011
Per D.N.Patel, J.
1. Learned counsel for the petitioner submitted that suffice it will be for
disposal of the present writ petition, if a direction is given to respondent
no.1 to treat this writ petition as a representation and to decide the claim
of the petitioner, in accordance with law, within the stipulated time, as
given by this Court.
2. I have heard learned counsel for the respondents, who has submitted
that they have no much objection, if such a direction is given to
respondent no.1 to treat this writ petition as a representation and to
decide the claim of the petitioner, in accordance with law, within the
stipulated time, as given by this Court.
3. In view of the aforesaid submissions, I hereby direct respondent no.1,
Managing Director, Mineral Area Development Authority, Dhanbad, to
treat this writ petition as a representation along with its Annexure and to
decide the claim of the present petitioner, who has retired on 28th
February, 2011, in accordance with law, rules, regulations, policies and
the enforceable government orders, applicable to the petitioner, after
giving an adequate opportunity of being heard to the petitioner or to his
representative, as expeditiously as possible and practicable, preferably
within a period of twelve weeks from the date of receipt of a copy of the
order of this Court.
4. If any amount is found legally payable to the petitioner, the same will be
paid to the petitioner within a further period of four weeks thereafter.
5. This writ petition stands disposed of, in view of the aforesaid directions.
( D.N. Patel, J. )
A.K.Verma/