High Court Jharkhand High Court

Amar Singh Parmar vs State Of Jharkhand & Ors on 27 July, 2011

Jharkhand High Court
Amar Singh Parmar vs State Of Jharkhand & Ors on 27 July, 2011


IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 212 of 2011
   
Amar Singh Parmar … … Appellant 
Versus
The State of Jharkhand & Ors. … … Respondents.

­­­­­­­
CORAM:  HON’BLE THE ACTING CHIEF JUSTICE 
   HON’BLE MR. JUSTICE H.C.MISHRA
­­­­­­
For the Appellant   :  Mr. D.K.Prasad, Advocate
For the Respondent State : J.C. to A.G. 

­­­­­­

 Order No.     

   05
     Dated 27    July, 2011
th
   

      Learned   counsel   for   the   appellant   submitted   that   in   view   of   the 

stand taken by the respondents by producing the Government Notification 

dated 12.11.2001, the appellant feels that allocation of marks on the basis 

of height of a person is discriminatory and, therefore, the appellant wants 

to challenge the said condition by which the selection has been denied to 

the appellant on the basis of his having comparative less height in spite of 

the fact that he is above the eligibility height.

Put up this case after one week.

(Prakash Tatia, A.C.J.)

                                                                           (H.C.Mishra, J)           
Raman/Birendra