High Court Jharkhand High Court

Prabhunath Dubey & Ors vs State Of Jharkhand & Ors on 24 August, 2009

Jharkhand High Court
Prabhunath Dubey & Ors vs State Of Jharkhand & Ors on 24 August, 2009
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             W.P.(S) No. 2032 of 2003
                             ...
     1.      Prabhunath Dubey;
     2.      Awadh Kishore Dubey                     ...    ...     Petitioners
                                          -V e r s u s-
     1.      The State of Jharkhand;
     2.      Principal Chief Conservator of Forest, Government of Jharkhand,
             Ranchi.
     3.      Chief Conservator of Forest, Hazaribagh Zone, Hazaribagh.
     4.      Regional Chief Conservator of Forest, Hazaribagh.
                                                        ... ...         Respondents .
                              ...

           CORAM: - HON'BLE MR. JUSTICE AMARESHWAR SAHAY.
                                              ...
     For the Petitioner : Mr. Rajiv Ranjan, Advocate.
     For the State      : Mr. R. Krishna, Sr. S.C.-1.
                                        .........
5/24.08.2009

Heard the parties and with their consent, this writ petition is

being disposed of at the stage of admission itself.

2. The whole grievance of the petitioners is that their cases for

promotion to the post of Forester from Forest Guard is not being

considered by the competent authorities in spite of the fact that they

have secured first with honours in Forest Training Examination in their

School and they fulfilled the criteria for promotion as laid down under

Clause 3.21 b of the Bihar Forest Manual – Volume – 2. It is said that in

spite of the fact that their cases have already been forwarded for

consideration for their promotion by letter dated 16.01.2003 as

contained in Annexure-5 issued under the signature of Conservator of

Forest, Hazaribagh Division, Hazaribagh, but their cases have not

been considered.

3. Mr. Rajendra Krishna, learned Sr. S.C.-I appearing for the

respondent State fairly submitted that since the matter for promotion

of the petitioners has already been forwarded to the Regional Chief
Conservator of Forest, Hazaribagh and therefore, their case would be

considered in accordance with law.

4. In view of the stand taken by the respondent – State, this writ

petition is being disposed of by directing the Regional Chief

Conservator of Forest, Hazaribagh to consider the cases of the

petitioners for their promotion to the post of Forester, pursuant to

Clause 3.21 b of the Bihar Forest Manual Volume-2 and decide the

claim in accordance with law by a reasoned order within a period of

eight weeks from the date of receipt of a copy of this order.

5. With the aforesaid observations and directions, this writ

petition stands disposed of.

 RC/                                                  (Amareshwar Sahay, J.)