IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 29 of 2009
Suresh Purty ... ... Petitioner
Versus
The State of Jharkhand & Ors. ... Respondent
------
CORAM: HON'BLE MR. JUSTICE AJIT KUMAR SINHA
------
For the Petitioner: Mr. M.M.Sharma
Mr. Lakhan Sharma, Advocates
For the Respondent: Mr. Rajiv Ranjan, G.A.
------
2/ 12.1.2009
The present writ petition has been preferred for issuance of an
appropriate writ/ order/ direction to the respondents for issuance of letter
of appointment to the petitioner whose name has been duly
recommended for appointment as Teacher, along with 186 candidates in
‘Ho’ language and 6 in Santhali language by Jharkhand Public Service
Commission, on the basis of Primary Trained Teacher’s Recruitment
Examination- 2002 and the District Superintendent of Education
(Respondent No. 5) after proper verification, has forwarded the list of
those teachers including the petitioner, to the Director, Primary Education
(Respondent No. 3) for approval vide letter No. 1669, dated 25.5.2004, is
being delayed on the pretext that the certificates are under verification
and letter of appointment will be issued thereafter.
The main contention raised by the petitioner is that respondent No.
3, Director, Primary Education, Human Resources Development
Department, Government of Jharkhand, has even after a lapse of five
years not passed the final order. The petitioner further submits that he
was declared successful by Jharkhand Public Service Commission in the
year 2004 itself. Pursuant thereto the District Superintendent of Education
in May, 2004 recommended the same for consideration to the Director,
who is sitting tight over it and is yet to be taken decision.
The respondent No. 3 is directed to take a decision with regard to
the successful candidate, i.e. petitioner herein in accordance with law
within a period of two months from the date of receipt of a copy of this
order and communicate the same.
This writ petition is allowed without any order as to costs.
(Ajit Kumar Sinha, J.)
D.S.