High Court Jharkhand High Court

Yatindra Mandal vs State Of Jharkhand & Ors on 29 August, 2011

Jharkhand High Court
Yatindra Mandal vs State Of Jharkhand & Ors on 29 August, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          W.P.(S) No. 850 of 2011
                                   --------
             Yatindra Mandal                      ... Petitioner
                                   Versus
             State of Jharkhand & ors.                  ...    Respondents
                                      --------
             CORAM:              HON'BLE MR. JUSTICE D.N.PATEL
                                      --------
             For the petitioner:      Mr. A.K.Sahani, Advocate
             For the State:           J.C. to Sr. SC-II
                                      --------
                                     th
             Order No. 03: Dated 29 August, 2011
             Per D.N.Patel, J.

1. Learned counsel for the petitioner submitted that suffice it will be for
disposal of the present writ petition, if a direction is given to respondent
no.3 to treat this writ petition as a representation and to decide the claim
of the petitioner, in accordance with law, within the 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.3 to treat this writ petition as a representation and to decide the claim
of the petitioner, in accordance with law, within the stipulated time, as
given by this Court.

3. In view of the aforesaid submissions, I hereby direct respondent no.3 to
treat this writ petition as a representation along with its Annexure and to
decide the claim of the present petitioner, in accordance with law, rules,
regulations, policies and the enforceable government orders, applicable to
the petitioner, after giving an adequate opportunity of being heard to the
petitioner or to his representative, as expeditiously as possible and
practicable, preferably within a period of eight weeks from the date of
receipt of a copy of the order of this Court.

4. This writ petition stands disposed of, in view of the aforesaid directions.

( D.N. Patel, J. )
A.K.Verma/