High Court Jharkhand High Court

Rekha Gupta vs State Of Jharkhand & Ors on 26 September, 2011

Jharkhand High Court
Rekha Gupta vs State Of Jharkhand & Ors on 26 September, 2011


IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
W.P. (S) No. 4585 of 2009
Rekha Gupta  … … … … … Petitioner
Versus
The State of Jharkhand and others  … … Respondents 
­­­­­­
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
­­­­­
For the Petitioner: Mr. K.K. Mishra 
For the Respondents: J.C. To G.P.III
­­­­­­
th
 05/Dated: 26      September, 2011 

1)  Counsel for the petitioner submitted that today the petitioner 
has received a letter written by District Superintendent of Education, 
Jamtara dated 24th September, 2011 whereby the  impugned order has 
been recalled and, therefore, this petition is not pressed at this stage. 
Nonetheless,   liberty   may   be   reserved   with   the   petitioner   to   make 
representation before the concerned authority to make the payment of 
arrears of salary. 

2) In view of this limited submissions, petition is disposed of as 
not   pressed   at   this   stage.   However,   liberty   is   reserved   with   the 
petitioner to make a representation before the concerned authority for 
payment   of   arrears   of   salary   which   shall   be   disposed   of   by   the 
concerned authority in accordance with law, rules, regulation, policies 
and Government enforceable orders, applicable to the petitioner, as 
expeditiously as possible and practicable preferably within a period of 
four weeks from the date of receipt of a copy of this order after giving 
and   adequate   opportunity   of   being   heard   to   the   petitioner   or   his 
representative.

Manoj/cp.2                                                      (D. N. Patel, J)