IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 1498 of 2011
Dr. Prabhat Kumar Singh & ors. ...... Petitioners
Versus
The State of Jharkhand & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioners : Mr. Ananda Sen
For the RespondentState : J.C. to A.G.
For the RespondentUniversity : Mr. A.K. Mehta
For the RespondentJ.P.S.C. : Mr. S. Piprawall
rd
02/Dated: 23 August, 2011
1.
Learned counsel for the respondentUniversity seeks time mainly for the
reason that as the services of the petitioners have already been regularised vide
notification at Annexure1 for the post of Lecturer from their respective dates
and also looking to Annexure2, they have been absorbed on the post of
Lecturer from their respective dates of the appointment, their cases are under
active consideration by respondentUniversity for further promotion from the
post of Lecturer to the post of Reader. This process will be completed as early as
possible.
2. I therefore direct respondent no. 3 to file counter affidavit on or before
the next date of hearing, stating clearly that within what least possible time
they are going to complete the proceeding for the promotion of the petitioners.
Counter affidavit shall be filed by respondent no. 3, failing which, he shall
remain personally present before this Court on the next date of hearing at
10:30 a.m.
3. The matter is adjourned to be listed along with W.P. (S) No. 1517 of 2011
on 5th September, 2011.
(D.N. Patel, J.)
Ajay