IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 4731 of 2009
Ram Lakhan Singh ...... Petitioner
Versus
The State of Jharkhand & others ......Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : Mr. Abhay Kumar Mishra, Advocate
For the Respondents : J.C. to A.G.
Mr. Bhawesh Kumar, Advocate
......
th
02/Dated: 28 July, 2011
1. Counsel for the petitioner submitted that suffice it will be for
disposal of this writ petition, if a direction is given to respondent no. 5, to
treat this writ petition as a representation and decide the grievances
ventilated in this writ petition in accordance with law, within stipulated
time, as given by this Court.
2. I have heard counsel for the respondents, who has submitted that
they have no much objection, if such a direction is given to respondent
no. 5 to treat this writ petition as a representation and decide the
grievances ventilated in this writ petition in accordance with law, within
the stipulated time, as given by this Court.
3. In view of these submissions, I hereby, direct respondent no. 5 to
treat this writ petition as a representation and decide the grievances
ventilated in this petition in accordance with law, rules, regulations,
polices and Government enforceable orders, applicable to the petitioner
as expeditiously as possible and practicable, preferably within a period of
sixteen weeks, from the date of receipt of a copy of an order of this Court,
after giving an adequate opportunity of being heard to the petitioner or
to his representative.
4. In view of the above directions, this writ petition is disposed of.
(D.N. Patel, J.)
VK/