High Court Jharkhand High Court

Surendra Mahto @ S. K Mahto vs State Of Bihar& Ors on 4 July, 2011

Jharkhand High Court
Surendra Mahto @ S. K Mahto vs State Of Bihar& Ors on 4 July, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          C.W.J.C. No.4767 of 1995 (P)
             Surendra Mahto @ Surendra Kumar Mahto ...           ...     Petitioner
                                 Versus
             The State of Bihar and others          ...`   ...   ...    Respondents
                                 ------
             CORAM: HON'BLE MR. JUSTICE N. N. TIWARI
                                 ------
             For the Petitioner:        Mr. Rajeeva Sharma
             For the Respondents:       J.C. to Sr. S.C.II
                                 ------

4/ 04.07.2011

When this case is taken up, Mr. Rajeeva Sharma, learned Sr.
Counsel, appearing on behalf of the petitioner, submitted that now
the post has been advertised and the petitioner had taken part in the
process of the appointment. The petitioner, however, deserves the
benefits of policy decision as per Clause 5 mentioned in the said
advertisement dated 6.9.2010 (Annexure-12) and that the
respondents may be directed to consider the same.

Learned J.C. to Sr.S.C.II on behalf of the respondents,
submitted that if the petitioner is an applicant and if he fulfills the
prescribed criteria and if he is entitled for consideration of the
benefits as envisaged in Clause 5 of the advertisement, his claim
shall be considered and appropriate order shall be passed.

Considering the fair stand taken by the respondents, this writ
petition is disposed of giving liberty to the petitioner to file
representation before the Secretary, Department of Water Resources,
Jharkhand regarding his claim of preference and other benefits as per
the terms of the advertisement. If such representation is filed, the
concerned respondents shall consider the same and pass appropriate
speaking order within eight weeks from the date of receipt of the
representation.

(N. N. Tiwari, J)
Manoj/cp.2