High Court Jharkhand High Court

Prashant Verma vs State Of Jharkhand & Ors on 12 July, 2011

Jharkhand High Court
Prashant Verma vs State Of Jharkhand & Ors on 12 July, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                        W.P.(S) No. 3048 of 2011

             Prashant Verma                                    ...      ...     ...      Petitioner
                                       Versus
             The State of Jharkhand through the Chief Secretary, 
             Government of Jharkhand, Ranchi & Ors.         ...   ...        Respondents 

    CORAM:           HON'BLE MRS. JUSTICE POONAM SRIVASTAV

             For the Petitioner                        : M/s A.K. Sahani, Ajit Kumar, Advocates
             For the State                             : Mr. R.R. Mishra, G.P. II
             for the Intervener                        : Mr. B.K. Prasad, Advocate

04/12.07.2011

A   copy   of   the   counter   affidavit   has   been   served   to   the   counsel   for   the 
petitioner today, though it is not on record. 

A request for a week’s time to file reply to the counter affidavit is allowed. 
List this case on 19.07.2011. 

The Principal Secretary, Agriculture and Sugarcane Department, Government 
of Jharkhand, Ranchi, is present in the Court today, in compliance of the order dated 
08.07.2011. He will not be present on the next date fixed. 

I.A. No. 2073 of 2011
By means of I.A. No. 2073 of 2011, the intervener has come forward along 
with this application on behalf of the Jhrakhand Krishi Sangh. 

I have perused the affidavit. There is no assertion that he has been authorised 
by Jharkhand Krishi Sangh. However, the dispute in the present writ petition relates 
between the petitioner and the respondents and the prayer is for a direction to issue 
the letter of appointment consequent to his selection, which was intimated to the 
petitioner   by   the   respondents.   The   letter   is   also   brought   on   record   of   the   writ 
petition. 

So far the present Intervener is concerned, I am of the considered view that he 
is   not   a   necessary   party.   The   Jharkhand   Krishi   Sangh   cannot   be   allowed   to 
participate as an Intervener in the instant writ petition. 

The submission of the learned counsel is that the Jharkhand Krishi Sangh has 
also preferred a separate writ petition. 

It is always open for the Intervener to pursue his own writ petition.
There is no merit in the I.A. It is accordingly dismissed. 
I.A. stands disposed of. 

         (Poonam Srivastav, J.)
Manish