High Court Jharkhand High Court

Stephan Murmu vs Chandra Mohan Bhandari & Ors. on 25 September, 2008

Jharkhand High Court
Stephan Murmu vs Chandra Mohan Bhandari & Ors. on 25 September, 2008
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        L.P.A.No.347 of 2008
           Stephan Murmu.   ...      ... ... ... ...Appellant(s)
                            -Versus-
           Chandra Mohan Bhandari & Ors.     ... ...Respondent(s)
                            ----------
           CORAM:     HON'BLE THE CHIEF JUSTICE
                      HON'BLE MR. JUSTICE D.K.SINHA


           For the Appellant(s) :         Mr. A.K.Sinha, Sr. Advocate.
           For the Respondent(s):         M/s Sanjay Piprawall & Rajesh Kumar,
                                          Advocates.
                                 -----------

02/ 25.09.2008

This appeal has been preferred against a portion of the

order dated 08.07.2008 passed in W.P.(S)No.2324 of 2007 by which

the writ petition was allowed and it was held that the College namely

Sidhu Kanu Memorial Inter College, Maheshpurraj, Pakur is not a

recognized Institution.

It was submitted that the writ petition had been filed in

regard to a dispute relating to the seniority of one Chandra Mohan

Bhandari-the writ petitioner and while deciding the same, there was no

reason to hold that the College itself is not a recognized Institution. But

the Counsel is missing that the fall out of this observation was obvious

to the effect that the question of deciding the seniority of two

professors of the College did not arise at all once the College itself was

held to be unrecognized.

However, the Counsel for the appellant submitted that

this was not the issue before the learned Single Judge and hence

learned Single Judge should not have made any observation affecting

the status of the Institute.

This cannot be allowed to be assailed by way of an

appeal but in our opinion even though the said issue was not raised

before the learned Single Judge and yet if the same was decided

affecting the Institution, it is for the petitioner to file a Review Petition

before the learned Single Judge and apprise him of the position. In so

far as this appeal is concerned, the same cannot be entertained for
2.

rectification of a question of fact and for entertaining an appeal on an

issue which was not raised.

The appeal, under the circumstance, is dismissed with

liberty to file a petition for review.

[Gyan Sudha Misra, C.J.]

[D.K.Sinha,J.]
P.K.S./S.B.