IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 1352 of 2007
Harendra Kumar Ghosh & anr. ...... Petitioners
Versus
State of Jharkhand & ors. ...... Respondents
--------
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
--------
For the petitioners: Mr. H.P.Singh, Advocate
For the State: J.C. to G.A.
--------
th
Order No. 16: Dated 20 September, 2011
Per D.N.Patel, J.
1. In pursuance of the order, passed by this Court dated 29 th August, 2011,
the original records relating to appointment of the petitioners have been
brought before this Court.
2. Learned counsel for the petitioners has raised the point that the
petitioners have already approached the respondents and though they
have supplied the necessary documents, unnecessarily in the minutes of
the meeting it has been recorded that no documents has been supplied.
3. Learned counsel for the petitioners further submitted that the petitioners
have given those documents, which were required by the respondents
about the certificates and the respondents had also sent the same for
verification to the concerned school/college, where the petitioners have
studied and the reply has also been given by the concerned
school/college to the respondents, wherein, it has been found that proper
documentations have been given by the petitioners. These details have
been supplied by the school/college to the respondents on 15th
December, 2003. Even then, the petitioners were never given
appointments in the first batch i.e. with effect from 22nd December, 2003
and unnecessarily one year’s time has been wasted and later on, the
petitioners have been appointed in the month of December, 2004 and
thereby the petitioners are loosing their seniority and several such other
benefits.
4. In view of the aforesaid submission, I hereby direct the respondents to
state on oath:
(I) The date on which the certificates of the petitioners were sent to
the concerned school/college for verification; and
(ii) The date on which the respondents received reply from the
2.
concerned school/college about the veracity of the documents, supplied
by the petitioners.
5. The aforesaid two dates will be stated, on oath, by the respondents on or
before the next date of hearing.
6. The matter is adjourned to be listed on 17th October, 2011.
( D.N. Patel, J. )
A.K.Verma/