IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No.2469 of 2005
with
W.P. (S) No.2713 of 2005
Deepak Kumar Kujur. ......Petitioner.
[In W.P. (S) No.2469/2005]
Anil Tirkey. .......Petitioner.
[In W.P. (S) No.2713/2005]
Versus
The State of Jharkhand & Ors. .......Respondents.
[In both cases]
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioners : Mr. P. A. S., Pati, Advocate.
(In both cases)
For the State : Mr. D. K. Dubey, G.P. I &
Mr. S. Choudhary, G.A.
For Marketing Board: Mr. V. P. Singh, Sr. Advocate.
04/12.07.2011
: When these cases are taken up, learned counsel for the
petitioners as well as learned counsel appearing on behalf of the
respondents admitted that these writ petitions are based on
similar facts situation as in the case of Vivek Kumar & Ors. Vs.
State of Jharkhand & Ors. [W.P. (S) No.2653 of 2005], reported in
2006(1) JLJR 95 and the controversy involved was decided by this
Court by holding that there was an allegation of large scale
irregularities in selection process, which included bungling and
favouritism to related candidates and in that view the
respondents were directed to hold fresh examination with all
fairness through an independent agency having experience
and credentials.
In view of the said admitted position, I find no point left for
fresh decision.
Since these cases are squarely covered by the said
decision, these writ petitions are dismissed.
(Narendra Nath Tiwari, J.)
Sanjay/