In the High Court of Jharkhand at Ranchi
W.P.(S) No798 of 2009
Sushil Ignatius Minz......................................Petitioner
VERSUS
State of Jharkhand and others................ Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAAD
For the Petitioner :Mr.Rakesh Kumar
For the Respondent-State: Mr. D.K.Dubey, S.C (Mines)
For the Respondents : Mr. Kalyan Roy
8. 5.7.10
Heard learned counsel appearing for the petitioner, learned
counsel appearing for the State and also learned counsel
appearing for the respondents.
This writ application has been filed wherein a simple prayer
has been made to direct the respondent to appoint a person on
promotion on regular basis on the post of Director, Mines as since
long the said post is being manned by a person as in-charge
Director.
It was stated on behalf of the parties that the matter
relating to appointment by promotion on the post of Director of
Mines has already been taken by the Departmental Promotion
Committee and is likely to be decided as soon as the clearance
certificates of the persons claiming appointment from Lokayukta
and also a Seniority list is made available by the Department
concerned.
However, learned counsel appearing for the petitioner
submits that he has every reason to believe that the petitioner’s
seniority shall not be taken into account.
This is mere apprehension. Such apprehension has nothing
to do with the instant case as the matter is still to be decided by
the Departmental Promotion Committee for appointing a person on
promotion to the post of Director of Mines after considering the
seniority of the contenders.
On the facts and circumstances as stated above, this writ
application is disposed of with a direction to the Departmental
Promotion Committee to take a final decision in the matter of
appointment by way of promotion to the post of Director, Mines
within a period of one month from the date of receipt/production of
a copy of this order.
( R.R.Prasad, J.)
ND/