IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2930 of 2008
Ramji Prasad & Ors. ... ... ... ... Petitioners
Versus
The State of Jharkhand & Ors.... ... ... ...Respondents
CORAM: THE HON'BLE MR. JUSTICE R. R. PRASAD
For the Petitioners : Mr. Ramakant Tiwary, Advocate
For the Respondents : Mr. Rahul Saboo, J.C. to A.G.
03/15.12.2008
The petitioner was under the roll of Home Guards in the
district of Bokaro and was being allotted duty time to time but two
years before, the petitioner’s address got changed and due to that
reason the petitioner could not have been assigned with duties but
that continued for last two years. Thereupon, the petitioner
brought to the knowledge of the Commandant, Home Guard,
Bokaro, about the factum of change of address but he refused to
assign duty to the petitioner. Therefore, the petitioner made
representation before the Respondent No. 9 – the Deputy
Commissioner-cum-Controlling Authority, Home Guard, Bokaro,
upon which, the order was passed for holding enquiry in the matter
and also to verify the present address of the petitioner and then do
the needful, but the Respondent No. 5 – the Commandant, Home
Guard, Bokaro, did not do anything in this regard and, therefore,
there was no option left to the petitioner but to move this Court.
However, learned counsel appearing for the State submits
that after the period of enrollment was over, the petitioner again
filled up enrollment bond which was sent for verification of the
address but during course of verification, address given by the
petitioner was not found correct and on account of that the
petitioner was not assigned with duty. This contention was replied
with by taking plea that all these problems arose due to change of
address.
Be that as it may, the petitioner is hereby directed to file a
fresh representation before the Respondent No. 5 – the
Commandant, Home Guard, Bokaro, raising his grievances relating
enrollment and the Respondent No. 5- the Commandant, Home
Guard, Bokaro, on getting representation will be taking decision in
the matter within a period of three months from the date of the
receipt of the representation.
Accordingly, with this observation/direction, this writ
application is disposed of.
(R.R. Prasad, J.)
Manish