IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 5096 of 2009
Ramashankar Sharma ...... Petitioner
Versus
State of Jharkhand & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : M/s Rajesh Kumar, Om Prakash Prasad, Advocates
For the Respondents : J.C. to S.C.II
For the A.G. : Mr. S. Shrivastava, Advocate
th
05/Dated: 13 October, 2011
1.
Counsel for the petitioner submitted that suffice it will be for disposal
of the writ petition, if a direction is given to respondent no. 2 to treat this
writ petition as a representation and to decide all the grievances ventilated
in the petition in accordance with law, within stipulated time.
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. 2 to decide the claims of the petitioner in accordance with law, within
stipulated time.
3. In view of these submissions, I hereby, direct respondent no. 2 to
treat this writ petition as a representation and to decide all the grievances
ventilated in the petition, within a period of eight 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 in
accordance with law, rules, regulations, policies and enforceable
Government orders, applicable to the petitioner and also keeping in mind
the benefits of Assured Career Progression, which has already been given in
the year, 2009, but, the monetary benefits have not been extended.
Necessary papers for revision of pension and gratuity etc. alongwith service
records of the petitioner will be sent to respondent no. 5 i.e. Accountant
General, Ranchi at the earliest. If the decision is taken in favour of the
petitioner, the legally payable amount shall be given to the petitioner with
statutory interest, within further period of four weeks, thereafter.
4. In view of the aforesaid observations and directions, this writ petition
stands disposed of.
(D.N. Patel, J)
VK