IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 1469 of 2009
Shiv Shankar Singh ...... Petitioner
Versus
1.
The State of Jharkhand
2. Director General of Police, Jharkhand, Ranchi
3. Inspector General of Police, (Personnel), Jharkhand, Ranchi
4. Dy. Inspector General of Police, Jharkhand, Ranchi
5. Superintendent of Police, West Singhbhum, Chaibasa ……Respondents
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
For the Petitioner : Dr. S.N. Pathak, Sr. Advocate
Mr. Om Prakash Singh (Chauhan), Advocate
For the Respondents : J.C. to A.G.
04/Dated: 14 May, 2010
th
1. Learned counsel for the petitioner submitted that suffice it will be
for disposal of this writ petition, if a direction is given to respondent
no. 5, to treat this writ petition as representation and decide the same, in
accordance with law, within stipulated time, as given by this Court.
2. I have heard learned counsel for the respondents, who has
submitted that they have no much objection, if such a direction is given
to respondent no. 5 to decide the claims of the petitioner, as ventilated in
this writ petition, in accordance with law, within the stipulated time as
given by this Court.
3. It appears from the facts of the case that the petitioner has already
been paid salary for the period running from the year 1994 to 2008, but,
so far as the claims of the Assured Career Progression Scheme and
revision of the pay scale are concerned, nothing has been stated in the
counter affidavit and therefore, so far as the Assured Career Progression
and revision of pay scale are concerned, if the said decision is not taken,
decision will be taken by respondent no. 5 (i.e. the Superintendent of
Police, West Singhbhum, Chaibasa) treating this writ petition as
representation in accordance with law, rules, regulations, policies and
the Government enforceable orders, applicable to the petitioner, as
expeditiously as possible and practicable, preferably within a period of
sixteen weeks from the date of receipt of a copy of the order of this Court,
after giving an adequate opportunity of being heard to the petitioner or to
his representative.
4. This writ petition is, accordingly, disposed of, in view of the above
observations and directions.
(D.N. Patel, J.)
VK