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/-