High Court Patna High Court - Orders

The State Of Jharkhand &Amp; Anr vs Theodore Sorang &Amp; Ors on 25 June, 2010

Patna High Court – Orders
The State Of Jharkhand &Amp; Anr vs Theodore Sorang &Amp; Ors on 25 June, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           LPA No.571 of 2009
                                *****

1. THE STATE OF JHARKHAND, THROUGH THE INSPECTOR
GENERAL OF PRISONS, GOVERNMENT OF JHARKHAND, RANCHI.

2. THE SUPERINTENDENT, BIRSA MUNDA CENTRAL JAIL, HOTWAR,
RANCHI.

(Not made party in connected writ petition) …. …. Appellants
Versus

1. THEODORE SORANG, SON OF LATE KARLUS SORANG, RESIDENT
OF VILLAGE-LOYADIH, P.S.-NAMKUM, DISTRICT-RANCHI.

…. …. Petitioner-Respondent

2. THE STATE OF BIHAR THROUGH THE COMMISSIONER-CUM-
SECRETARY, DEPARTMENT OF HOME. GOVERNMENT OF BIHAR,
PATNA.

3. INSPECTOR GENERAL OF POLICE, PRISONS, BIHAR, PATNA.

4. ASSISTANT INSPECTOR GENERAL OF POLICE, PRISONS, BIHAR.

5. SUPERINTENDENT, DISTRICT JAIL, MADHUBANI.

…. …. Respondents-Respondents

———–

6. 25.6.2010. Heard the parties in respect of limitation

contained in I.A. No. 2827 of 2009. For the reasons

mentioned therein the delay of one year and 100 days in

preferring the appeal is condoned.

Interlocutory application stands allowed.

Admittedly, the appellants, which are State of

Jharkhand and its official were not a party to the writ

proceedings and this appeal has been permitted to be

maintained on account of an application filed by the

appellants seeking leave to prefer this appeal.
-2-

It is not in dispute that while the writ petition

bearing C.W.J.C. No. 13405 of 2001 filed by the respondent

no.1 was pending before this Court, the services of the writ

petitioner were allocated to the State of Jharkhand some

time in the year 2005 but that fact could not be brought to

the notice of the writ Court and the lawful employer of the

writ petitioner, the State of Jharkhand, was not added as a

party when the writ petition was finally heard and decided

by the order under appeal dated 13.12.2007.

After hearing the parties, we are of the

considered view that being the lawful employer of the writ

petitioner at the relevant time, the appellant, State of

Jharkhand and its concerned officials should have been

added as a party-respondent before deciding the writ

petition on merits.

In view of the aforesaid facts, without going into

the merits of the claims of the rival parties, the order under

appeal is set aside and the matter is remitted back to the

learned writ Court for permitting impleadment of the

appellants as party-respondent in the writ petition and to

re-hear and decide the writ petition after giving opportunity
-3-

of filing counter affidavit to the appellants.

Since the writ petition was filed long back in the

year 2001 seeking quashing of order of punishment passed

in 1998, we request the writ Court to hear the matter

expeditiously, preferably within a month from the date of

communication of a copy of this order.

(R.M. Doshit, CJ)

(Shiva Kirti Singh, J)
Pawan/-