IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C ) No. 4179 of 2011
Devendra R. Purohit ........Petitioner
Versus
The State of Jharkhand & others .... Respondents.
CORAM: - HON'BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner : Mr. A.K. Sahani, Advocate.
For the Respondents : J.C. to G.P. IV.
02/ 03.08.2011
: Heard learned counsel appearing on behalf of the petitioner as
well as counsel appearing on behalf of the respondents.
The grievance of the petitioner is that the Certificate
proceedings initiated against him, he has been deprived of an opportunity
to adduce evidence, and by virtue of an order dated 9th July 2011 the
authority has declined to summon some of the witnesses. The petitioner
insists that if he is deprived of this opportunity, he will be subjected to
irreparable loss.
I have also heard counsel appearing on behalf of the
respondents. No fruitful result can be achieved keeping these proceedings
pending. In the facts and circumstances, I dispose of the writ petition with a
direction to the respondent no. 2 to afford the petitioner one single
opportunity for examining the witnesses. Respondent no.2 shall summon
the witnesses within 10 days from the date a certified copy of this order is
produced before him and examine those witnesses on day to day basis.
This order along with an application shall be produced before the
respondent no. 2 within one week from today. If this is not done, this
opportunity of adducing certain evidence shall come to an end and no
further opportunity will be granted.
With this observation this writ petition is finally disposed of. It is
made clear that the respondents as well as petitioner shall adhere to the
time frame to avoid any further delay.
(POONAM SRIVASTAV, J)
Sharma