IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 5374 of 2011
1.
Sachiddanand Tiwary
2. Ramesh Kumar Sinha … … … … Petitioners
Versus
1. The State of Jharkhand
2. The Registrar, Cooperative Societies, Jharkhand, Ranchi
3. the Managing Director, Giridih Central Cooperative Bank Ltd.,
Giridih
… … … … Respondents
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
For the Petitioners: Mr. Kamdeo Pandey
For the Respondents: J.C. To Mr. Rajiv Ranjan, A.A.G.
th
03/Dated: 8 November, 2011
1) Counsel for the petitioners submitted that suffice it will be for
disposal of this writ petition, if a direction is given to respondent No. 2, to
treat this writ petition as a representation and decide the grievances
ventilated in this writ petition with regard to arrears of salary, 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. 2 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. 2 to
treat this writ petition as a representation and decide the grievances
ventilated in this petition with regard to arrears of salary, in accordance
with law, rules, regulations, policies and Government enforceable orders,
applicable to the petitioners as expeditiously as possible and practicable,
preferably within a period of twelve 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 petitioners or to their representatives. If the amount is
found legally payable to the petitioners, the same will be paid within a
further period of four weeks thereafter.
4) In view of the above directions, this writ petition is disposed of.
(D. N. Patel, J)
Manoj/cp.2