High Court Jharkhand High Court

Krityanand Thakur vs Union Of India & Ors. on 16 November, 2011

Jharkhand High Court
Krityanand Thakur vs Union Of India & Ors. on 16 November, 2011
              IN THE HIGH COURT OF JHARKHAND,RANCHI.
                      W.P. ( S) No. 2440 of 2007

          Krityanand Thakur................................ Petitioner

                                     Versus
          The Union of India & ors..................            Respondents

               CORAM :- HON'BLE THE CHIEF JUSTICE
                        HON'BLE MR. JUSTICE P.P.BHATT

              For the Petitioner       :Mr. R. K. Singh, Advocate
              For the Respondents      : J. C. to A.G.
                             .

Order No. 9 Dated 16th November, 2011

Heard learned counsel for the parties.

Learned counsel for the petitioner submitted that this Court vide order dated
1st October, 2007 admitted the writ petition, which is apparent from the order that ”
This application will be heard” which is the procedure for admitting the writ
petition in the Jharkhand High Court Rules. Learned counsel for the respondents is
not disputing this position.

Therefore, this writ petition is treated to be admitted.
Learned counsel for the petitioner has filed Interlocutory Application vide
I.A. No. 1157 of 2011 seeking amendment of the prayer portion of the main writ
application and thereafter the petitioner has filed another Interlocutor Application
vide I.A. No. 3335 of 2011, wherein it has been stated according to the learned
counsel for the petitioner that all the grounds have been taken in the writ petition to
challenge the impugned order passed by the Central Administrative Tribunal, but
inadvertently a prayer for quashing of the said impugned order has not been made,
which may be allowed now.

Since, the pleadings to challenge the Central Administrative Tribunal’s order
already there and it is inadvertently mistake and therefore prayer is allowed. The
petition is treated to challenge the order of the Central Administrative Tribunal
dated 3.6.2005.

Both Interlocutory Applications ( I.A. No. 1157 of 2011 & I.A. No. 3335 of
2011) stands disposed of in view of this order.

Let this case be listed under the heading ‘For Hearing’ at its own turn.

(Prakash Tatia,C.J.)

(P.P.Bhatt, J.)
SD/ JK-