High Court Jharkhand High Court

Nisha Murmu & Ors vs Jharkhand Public Service Commi on 18 July, 2011

Jharkhand High Court
Nisha Murmu & Ors vs Jharkhand Public Service Commi on 18 July, 2011
                       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                    W.P.(S) No. 4189 of 2010
           Nisha Murmu & Another                                   ..... Petitioners
                                         Versus
           Jharkhand Public Service Commission, through its Chairman, Ranch & Others
                                                                   ..... Respondents
                                     -----
                    CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                     -----
           For the Petitioners           -  Mr. V.P.Singh, Sr. Adv.
           For the State-Respondents    -   Mr. J.C to Sr. S.C-II
           For the J.P.S.C               -  Mr. Sanjay Piprawall
                                     -----

13/18.7.2011

The matter is pending since long. The stand of the Jharkhand Public Service

Commission, Ranchi is that they have recommended the names of the petitioners for

the State Police Service and the matter is pending before the Home Department.

When the matter is taken up today, learned J.C to Sr. S.C-II again prayed for

some time to file a supplementary counter affidavit.

Since the matter is pending since long, no further time is granted.

Put up this case on 21.7.2011 under the same heading.

On that date, the Secretary, Department of Home, Government of Jharkhand,

Ranchi shall remain present in the Court to explain the position.

Learned J.C to Sr. S.C-II assures that the order will be communicated to the

Home Secretary today.

     S.K                                                          (NARENDRA NATH TIWARI, J)