High Court Jharkhand High Court

Ayesha Kumar vs State Of Jharkhand & Anr on 20 September, 2011

Jharkhand High Court
Ayesha Kumar vs State Of Jharkhand & Anr on 20 September, 2011
             In the High Court of Jharkhand at Ranchi

                     Cont. Case (C ) No.56 of 2011

            Ayesha Kumar ......... .....................................Petitioner

                 VERSUS

             State of Jharkhand and another...........Opposite Parties

             CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

             For the Petitioner : Mr.S.K.Pandey
             For the State      : G.P.II

6/20.09.2011

. Learned counsel appearing for the petitioner submits that pursuant to the
order passed by this Court on 26.10.2010 in W.P.(S) No.547 of 2009, an order has
been passed by the Director, Secondary Education, Government of Jharkhand on
31.12.2010 wherein it has been stated that though the petitioner is elgible to be
regularized on the post of Headmistress but at present she is not entitled to be
promoted for the reason that the rule relating to service condition of the project school
has not been framed but in case of other, namely, Sarju Rai just contrary decision has
been taken whereby he has been regularized in absence of any such rule and thus,
there appears to be clear cut case of discrimination and arbitrariness..

At this stage, learned counsel appearing for the State submits that he
needs to take instruction in the matter as to why the case of the petitioner has been
treated differently than the case of Sarju Rai.

Let a copy of this order be handed over to learned counsel appearing for
the State for needful.

(R.R.Prasad, J.)
ND/