High Court Jharkhand High Court

Jharkhand Pradesh Rastriya Sha vs State Of Jharkhand & Ors on 15 September, 2010

Jharkhand High Court
Jharkhand Pradesh Rastriya Sha vs State Of Jharkhand & Ors on 15 September, 2010
IN THE HIGH COURT OF JHARKHAND AT RANCHI     
          Cont. Case (Civil) No. 691 of 2009

 Jharkhand Pradesh Rastriya Shashik Mahasangh, Ranchi through its General
 Secretary Sidheshwar Prasad                              ...... Petitioner 
                     Versus 
 1.

 The State of Jharkhand 

2. Sri Prakash Chandra Mishra, Director of Primary Education, Jharkhand,
    Ranchi

3. Sri Pradeep Choubey, District Superintendent of Education, Ranchi
  …… Opposite Parties
­­­­­­­­­
CORAM:  HON’BLE MR. JUSTICE D.N.PATEL  
­­­­­­­­­
For the Petitioner  : Mrs. M.M. Pal, Sr. Advocate
For the Opposite Parties : Mr. D.K. Dubey, S.C. (Mines)
            ­­­­­­­­­
th
 06/ Dated: 15    September, 2010
   

1. Having heard learned counsel for both sides and looking to the facts 
and   circumstances   of   the   case,   it   appears   that   the   following   direction   was 
given by this Court vide order dated 17th  April, 2009 in W.P. (S) No. 570 of 
2004:­­
“The   respondents   are   directed   to   dispose   of   the   representation   of   the  
petitioner dated 8.11.2003 which has been annexed as annexure 9 at page 
55, within a period of three months by a reasoned order and communicate  
the same to the petitioner.

Accordingly this writ petition is disposed of.”

2.  In view of the aforesaid decision, an order has been passed by opposite 
party no. 3 on 12th May, 2010.

3. It further appears from the facts of the case that there is some error in 
the order passed by opposite  party no. 3 dated 12th  May, 2010.   In super­
session of that order, a fresh order has been passed on 9 th  September, 2010, 
which is annexed at Annexure­B to the supplementary show­cause, filed by 
the opposite parties.

4. Looking to the order dated 9th  September, 2010, which is annexed at 
Annexure­B   to   the   supplementary   show­cause,   it   appears   that   a   detailed 
speaking   order   has   been   passed   by   the   opposite   parties,   which   is   in 
compliance   with   an   order   passed   by   this   Court   dated   17th  April,   2009   in 
W.P. (S) No.570 of 2004.

5. Much has been agitated about the legalit y of the order passed by the 
opposite parties dated 9th  September, 2010 and reliance has also been 
placed upon the decision rendered by this Court reported in 2002 (1) 
JLJR 12.

     ­2­

6. Looking to the order passed by the opposite parties dated 9th September, 
2010, there is no willful disobedience of the order passed by this Court dated 
17th April, 2009 in W.P. (S) No. 570 of 2004.  

7. There is no substance in this application and, hence, the same is, hereby, 
dismissed.     Liberty   is   reserved   with   the   petitioner   to   challenge   the   order 
passed by the opposite parties dated 9th September, 2010, in accordance with 
law.

8. Officer namely Shri Pradip Kumar Choubey, S/o Late Charu Chandra 
Choubey, District Superintendent of Education, Ranchi, is present in the Court. 
His presence is not required till further order.
`

                      (D.N. Patel, J.)
Ajay