IN THE HIGH COURT OF JHARKHAND, RANCHI
W.P.(S) No.3924 of 2008
Sadanand Rana ... Petitioner
Versus
The State of Jharkhand & others ... Respondents
-----
CORAM : THE HON'BLE MR. JUSTICE J.C.S. RAWAT
For the petitioner : Mr.S.K. Murtty, Advocate
For the Respondents : J.C. to G.P.I
-----
2/12.11.2009
This petition has been filed for seeking mandamus to making
an enquiry regarding the residence of Respondent No.6 as he did
not reside in the village where the school is situated. It is in utter
violence of the guidelines laid down by the government for the
appointment of Para-Teacher. The petitioner is the resident of the
same village and he fulfills all the criteria. The recommendation
made by the committee has not been approved. The petitioner has
made representation to the authorities but the representation has
not been decided so far.
It would be just and proper to direct the petitioner to file a
fresh representation along with the order of this court before D.C.-
Respondent No.2 within a period of one month from today and the
D.C.- Respondent No.2 will decide the representation by speaking
order expeditiously preferably within a period of four months from
presentation of the order as well as of the representation to him.
The petition is disposed of accordingly.
No order as to cost.
(J.C.S. Rawat, J.)
R.Kumar