High Court Jharkhand High Court

Priyatosh Kumar Saha & Ors vs State Of Jharkhand & Ors on 1 August, 2011

Jharkhand High Court
Priyatosh Kumar Saha & Ors vs State Of Jharkhand & Ors on 1 August, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
           Cont. (C) Case No. 553 of 2009

Deoki Nandan Singh & Ors. Vs. State of Jharkhand & Ors.
                With
          Cont. (C) Case No. 366 of 2009

Sh. Avinash Sharan & Ors.   Vs. State of Jharkhand & Ors.
                 With
           Cont. (C) Case No. 372 of 2009

Kashayap Bal Govind & Ors. Vs. State of Jharkhand & Ors.
                With
          Cont. (C) Case No. 572 of 2009

Priyatosh Kumar Saha & Ors. Vs. State of Jharkhand & Ors.
                 With
           Cont. (C) Case No. 573 of 2009

Ajit Kumar Sinha & Anr.      Vs. State of Jharkhand & Ors.
                  With
            Cont. (C) Case No. 835 of 2009

Rajendra Prasad Sharma    Vs. State of Jharkhand & Ors.
                 ------

CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE D.N. UPADHYAY

——

For the Petitioners: Mr. Anil Kumar
For the Respondents: Mr. A. Allam, Sr. S.C.II

——

Dated 1st August, 2011.

Learned counsel for the parties submitted that in Cont. (C)

Case No. 824 of 2007, Sh. Avinash Sharan & Ors. Vs. State of

Jharkhand & Ors, final order was passed on 12th December, 2008

against which, the State has preferred S.L.P wherein order to

maintain status quo has been passed.

From the facts, it appears that the controversy is with

respect to absorption of the employees of the colleges, which are

constituents of the university. Since the matter is pending before

the Hon’ble Supreme Court, wherein order to maintain status quo

has been passed, there is no reason to keep these matters on

regular board and they are consigned to record and the

petitioners/State will be free to move application after the
decision is given by the Hon’ble Supreme Court in the said S.L.P,

if any occasion arises for them to move. Till then these matters

shall be treated to be disposed of, subject to revival of matters

by moving application by any of the parties.

(Prakash Tatia,ACJ)

(D.N. Upadhyay, J)

Dey/-Alankar/-