High Court Jharkhand High Court

Anil Kumar vs State Of Jharkhand & Ors. on 16 November, 2011

Jharkhand High Court
Anil Kumar vs State Of Jharkhand & Ors. on 16 November, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        W.P. (S) No. 5250 of 2007
                                     ...
          Anil Kumar                                ...     ... Petitioner
                              ­V e r s u s­
          The State of Jharkhand & Others           ...       ... Respondents
                                     ...
          CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
          For the Petitioner         : ­ Mr. Rahul Kumar, Advocate.
          For the State              : ­ J.C. to Sr. S.C.­I
                                     ...

5/16.11.2011

It appears that petitioner  was earlier appointed as Technical 
Assistant   in   Animal   Husbandry   Department.   However,   his   services 
terminated.   The   said   order   of   termination   was   challenged   by 
petitioner and other persons by filing writ application. It appears that 
after  dismissal   of   the  said  writ  application,   some  of  the  aggrieved 
persons moved to Hon’ble Supreme Court. It then appears that on the 
direction of Hon’ble Supreme Court, an examination held in the year 
2005 and in which petitioner and others including respondent no. 8 
appeared. In the said examination out of total marks i.e. 300 marks, 
petitioner obtained 81.250 marks whereas respondent no. 8, who is 
also a candidate belonging to General category, had obtained 76.250 
marks. It further appears from the Select List (page no. 84 of the writ 
petition) that respondent no. 8 was given 90 marks as grace mark. It 
is   submitted   that   such   grace   mark   has   not   been   given   to   the 
petitioner and because of that he has not been appointed.

From perusal of counter affidavit filed by respondent nos. 1 to 
7, I find that no explanation given as to why no grace mark given to 
the petitioner. Accordingly, I direct the respondent nos. 1 to 7 to file 
supplementary counter affidavit explaining as to why grace mark was 
not given to the petitioner.

Put up this case on 02.12.2011.

 

    (Prashant Kumar, J.)
sunil/