IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 3789 of 2011
Sona Lal Marandi ... ... ... ... Petitioner
Versus
The State of Jharkhand and others ... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
-----
For the Petitioner: Mr. Durga Charan Mishra
For the Respondents: J.C. To G.P. III & G.A.-Bihar
——
th
02/Dated: 13 September, 2011
1) Counsel for the petitioner submitted that suffice it will be for
the disposal of this writ petition, if a direction is given to respondent
No. 3 – The Managing Director, Deoghar-Jamtara Central Cooperative
Bank Limited, Deoghar to treat this writ petition as a representation
and decide the grievances ventilated in this writ petition with regard to
payment of 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. 3 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.3 to
treat this writ petition as a representation and decide the grievances
ventilated in this petition with regard to payment of 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 sixteen 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 petitioner or to her
representative.
4) In view of the above directions, this writ petition is disposed of.
Manoj/cp.2 (D. N. Patel, J)