IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 395 of 2008
National Institute of Foundry and Forge Technology (NIFFT)... Appellant
Versus
Malay Kumar Banerjee & Ors. ... Respondents
With
L.P.A. No. 379 of 2008
1. The Union of India through its Secretary,
Ministry of Human Resources Development,
Department of Higher Education, New Delhi
2. The Deputy Secretary to the Government of India,
Ministry of Human Resources ... Appellants
Versus
Malay Kumar Banerjee, S/o Late Mohit Kumar Banerjee,
West Bengal & Ors. ... Respondents
------
CORAM: HON'BLE MR. JUSTICE PRAKASH TATIA
HON'BLE MR. JUSTICE R.K.MERATHIA
------
For the Petitioner: Mr. Rajiv Ranjan, Advocate
For the Respondents: Mr. Sujit Narayan Prasad, Advocate
------
Order No. 10 Dated: 9th of May, 2011.
I.A. No. 1066 of 2011.
Heard learned counsel for the parties on Interlocutory
Application No. 1066 of 2011.
It has been submitted by the learned counsel for the
respondent that the Division Bench of this Court on 18.04.2009
passed the order to maintain status-quo with regard to the post of
Director, National Institute of Foundry & Forge Technology (NIFFT),
Ranchi and it has been ordered that no fresh appointment on the
post of Director, National Institute of Foundry & Forge Technology
(NIFFT), Ranchi shall be made by the appellant during the
pendency of these appeals.
Learned counsel for the respondent submits that the term of
the service if it would have been allowed to the respondent-writ
petitioner then it would have come to an end on 31st May, 2011.
In view of the above reasons, beyond that period there
cannot be any continuance of stay against giving fresh appointment
on the post of Director, National Institute of Foundry & Forge
Technology (NIFFT), Ranchi .
Learned counsel for the appellant submits that even if the
term of the office would expire on 31st May, 2011 for the
respondent, if he would have been appointed even then, he want to
pursue his case because he was entitled to certain benefits.
Be that as it may, this fact is not in dispute that if respondent
would have been given appointment on the said post of Director,
National Institute of Foundry & Forge Technology (NIFFT), Ranchi
then also his term would have come to an end on 31st May, 2011
then beyond that period the respondent cannot seek stay against
appointment of the Director, National Institute of Foundry & Forge
Technology (NIFFT), Ranchi by the appellant.
In view of the above reasons, the stay order dated
18.04.2009
is modified to the extent that after 1st June, 2011 the
appellant will be free to give appointment on the post of Director,
National Institute of Foundry & Forge Technology (NIFFT), Ranchi .
Interlocutory Application No. 1066 of 2011 is accordingly
allowed.
Put up both the matters for final hearing in the second week
of June, 2011.
(Prakash Tatia, J.)
(R.K.Merathia, J.)
D.S./Sudhir.