IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 3048 of 2011
Prashant Verma ... ... ... Petitioner
Versus
The State of Jharkhand through the Chief Secretary,
Government of Jharkhand, Ranchi & Ors. ... ... Respondents
CORAM: HON'BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner : M/s A.K. Sahani, Ajit Kumar, Advocates
For the State : Mr. R.R. Mishra, G.P. II
for the Intervener : Mr. B.K. Prasad, Advocate
04/12.07.2011
A copy of the counter affidavit has been served to the counsel for the
petitioner today, though it is not on record.
A request for a week’s time to file reply to the counter affidavit is allowed.
List this case on 19.07.2011.
The Principal Secretary, Agriculture and Sugarcane Department, Government
of Jharkhand, Ranchi, is present in the Court today, in compliance of the order dated
08.07.2011. He will not be present on the next date fixed.
I.A. No. 2073 of 2011
By means of I.A. No. 2073 of 2011, the intervener has come forward along
with this application on behalf of the Jhrakhand Krishi Sangh.
I have perused the affidavit. There is no assertion that he has been authorised
by Jharkhand Krishi Sangh. However, the dispute in the present writ petition relates
between the petitioner and the respondents and the prayer is for a direction to issue
the letter of appointment consequent to his selection, which was intimated to the
petitioner by the respondents. The letter is also brought on record of the writ
petition.
So far the present Intervener is concerned, I am of the considered view that he
is not a necessary party. The Jharkhand Krishi Sangh cannot be allowed to
participate as an Intervener in the instant writ petition.
The submission of the learned counsel is that the Jharkhand Krishi Sangh has
also preferred a separate writ petition.
It is always open for the Intervener to pursue his own writ petition.
There is no merit in the I.A. It is accordingly dismissed.
I.A. stands disposed of.
(Poonam Srivastav, J.)
Manish