IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No.1837 of 2011
Surendra Kumar Singh. ......Petitioner.
Versus
The State of Jharkhand & Ors. .......Respondents.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioner : Mr. V. N. Jha, Advocate.
For the State : J.C. to G.P.II
02/06.07.2011
: The petitioner has prayed for a direction on the
respondents to pay the arrears of salary, which the petitioner is
entitled to get, for the period he was kept waiting for posting i.e.
from 17th July, 2007 to 7th February, 2008.
It has been submitted that though the respondents have
admitted the said amount of arrears, the same has not been
paid till date in spite of his repeated requests and
representations.
The respondents have contested this writ petition. They
have also filed counter affidavit, but there is no statement in the
counter affidavit that any specific order has been passed on the
petitioner’s said claim by the competent authority.
Considering the said facts and circumstances, this writ
petition is disposed of, directing the Secretary, Urban
Development Department, JharkhandRespondent no.6 to
consider the petitioner’s claim and pass appropriate order, in
accordance with law, within a period of six weeks from the date
of receipt/production of a copy of this order.
(Narendra Nath Tiwari, J.)
Sanjay/