High Court Jharkhand High Court

Ashok Kumar Yadav vs Sidhu Kanhu University & Ors. on 18 February, 2011

Jharkhand High Court
Ashok Kumar Yadav vs Sidhu Kanhu University & Ors. on 18 February, 2011
                    IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                        WP(S) No. 7037 of 2006

Ashok Kumar Yadav                                     ....          Petitioner

                                        Versus

Sidhu Kanhu University, Dumka and Ors.                        ...      Respondents

Coram :             HON'BLE MR. JUSTICE J.C.S.RAWAT

For the petitioner : Mr. Satish Kumar Ughal, Adv.
For the Respondents: Mr. M.K. Laik.(Sr. S.C.-I), Sanjay Piprawall, Adv.


03/18.02.2011

The counsel for the State has filed a counter affidavit, in which, in
paragraph 7, it has been mentioned that the post holder must have two years post Graduate
Degree in Physical Education or Post Graduate Degree in separate or any other Degree
equivalent to the above Degree and academic records and other experiences laid down by
the University Grants Commission is also necessary. The said fact does not seems in
consonance with Annexure I to the letter dated 29 May 1992 (Annexure- 21 to the writ
petition). The qualification of the instructor has been defined that he must possess
qualification of post graduate diploma or certificate or a degree in physical education. So the
deponent of the counter affidavit, namely, Cyril Xaxa will file an additional counter affidavit
before 1st March 2011 stating therein that how he reconciles the said averments made in the
recitals of the documents. Let a copy of the said order be given to the learned counsel
for the State expeditiously and he will communicate the said order to the authority concerned.

Post this case on 01st March, 2011.

Anu/-                                                             (J.C.S.Rawat,J.)