IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 151 of 2011
Rajeev Kumar Singh ... ... ... ... Petitioner
Versus
State of Jharkhand and others ... ...` ... Respondents
------
CORAM: HON'BLE MR. JUSTICE N. N. TIWARI
------
For the Petitioner: Mr. Nawal Kishore Pandey
For the Respondents: J.C. to A.G.
------
2/ 04.07.2011
In this writ petition, the petitioner has prayed for a direction
upon the respondents to consider the petitioner’s case for
appointment on the post of Constable.
It has been stated that the petitioner’s height has been wrongly
measured. Subsequently on re-measurement, the petitioner’s height
was record as 177.9 cms. The petitioner is eligible for appointment.
But in spite of said height, appointment letter has not been issued.
The petitioner made representation on 22.11.2010 before the
Director General of Police, Jharkhand, but the same has also not
been considered and no oder has been passed till date.
Learned J.C. to Advocate General appearing on behalf of the
respondents submitted that the petitioner has not obtained the cut-off
point for appointment and he cannot claim for appointment only on
the basis of his height. However, learned counsel submitted that no
such speaking order has been passed by the concerned authority
assigning the reason for denial of his appointment.
Considering the above, this writ petition is disposed of
directing the respondents to pas a reasoned order and communicate
the same to the petitioner regarding his claim of appointment within
a period of eight weeks from the date of receipt/production of a copy
of this order.
(N. N. Tiwari, J)
Manoj/cp.2