High Court Jharkhand High Court

Rekha vs Bharat Coking Coal Limited & O on 19 April, 2011

Jharkhand High Court
Rekha vs Bharat Coking Coal Limited & O on 19 April, 2011
                           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      W. P. (S) No. 3393 of 2009
             Rekha                                                   ..... Petitioner
                                             Versus
             Bharat Coking Coal Limited, through its Chairman-cum-Managing Director, Dhanbad &
             Others                                                  ..... Respondents
                                              -----
                      CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                              -----
             For the Petitioner         - Mr. A.K.Sinha
             For the Respondents        - Mr. A.K.Mehta
                                              -----

3/19.4.2011

In this writ petition the petitioner has prayed for a direction on the respondents to

appoint her on compassionate ground as per the provisions of Clause 9.3.2 of N.C.W.A-

VI. It has been stated that the petitioner’s father was employed as General Mazdur in M/S

B.C.C.L. He died in harness on 17.8.1996 leaving behind his widow, two married

daughters and the petitioner. It has been submitted that the petitioner, who is an

unmarried daughter, was dependant on her father and as per the rules, she applied for

her compassionate appointment as far back as on 7.1.09, but till date no order has been

passed by the respondents. The petitioner made several requests and filed

representation, but to no effect.

Mr. A. K. Mehta, learned counsel appearing on behalf of the respondents,

submitted that the respondent No.4 is the competent authority to consider the petitioner’s

claim and that the petitioner’s application / representation shall be considered and

appropriate order shall be passed without further delay.

Considering the said submissions, this writ petition is disposed of directing the

General Manager, Sijua Area, M/S B.C.C.L, Dhanbad (respondent No.4) to dispose of the

petitioner’s application regarding her compassionate appointment within a period of six

weeks from the date of receipt / production of a copy of this order.

       S.K                                                          (NARENDRA NATH TIWARI, J)