IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 5303 of 2009
Deepak Kr. Sah and others ... ... ... ... Petitioners
Versus
The State of Jharkhand and others ... ... Respondents
------
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
—–
For the Petitioners: Mr. R.P. Gupta
For the Respondents: J.C. To A.G.
——
04/Dated: 24th August, 2011
I.A. No. 2224 of 2011
1) The present application has been preferred for amendment in
the writ petition mainly because of the reason that the selection process
which was initiated by the respondents for the post of Home Guard has
now been cancelled without any proper authority.
2) Having heard learned counsel for both the sides and looking to
the facts and circumstances of the case, it appears that initially a
counter affidavit was filed by the State to the effect that the selection
process for the post of Home Guard was kept in abeyance and,
therefore, a direction was given to the respondents vide order dated
16th July, 2010 to complete the proceeding within four months from
the date of the order. Thereafter, what step taken by the respondents-
State is that the whole selection process has been cancelled and,
therefore, the present amendment application has been preferred.
3) Looking to the nature of allegation, this interlocutory
application is allowed. The amendment shall be carried out in the red
ink in the original petition.
4) Put up this case on 5th September, 2011.
5) Meanwhile, the State is directed to file a counter affidavit of the
amended version of the writ petition.
(D. N. Patel, J)
Manoj/cp.2