High Court Jharkhand High Court

Sushil Ignatius Minz vs State Of Jharkhand & Ors on 5 July, 2010

Jharkhand High Court
Sushil Ignatius Minz vs State Of Jharkhand & Ors on 5 July, 2010
              In the High Court of Jharkhand at Ranchi

                     W.P.(S) No798 of 2009

              Sushil Ignatius Minz......................................Petitioner

                     VERSUS

              State of Jharkhand and others................ Respondents

              CORAM: HON'BLE MR. JUSTICE R.R.PRASAAD

              For the Petitioner       :Mr.Rakesh Kumar
              For the Respondent-State: Mr. D.K.Dubey, S.C (Mines)
              For the Respondents     : Mr. Kalyan Roy

8.   5.7.10

Heard learned counsel appearing for the petitioner, learned

counsel appearing for the State and also learned counsel

appearing for the respondents.

This writ application has been filed wherein a simple prayer

has been made to direct the respondent to appoint a person on

promotion on regular basis on the post of Director, Mines as since

long the said post is being manned by a person as in-charge

Director.

It was stated on behalf of the parties that the matter

relating to appointment by promotion on the post of Director of

Mines has already been taken by the Departmental Promotion

Committee and is likely to be decided as soon as the clearance

certificates of the persons claiming appointment from Lokayukta

and also a Seniority list is made available by the Department

concerned.

However, learned counsel appearing for the petitioner

submits that he has every reason to believe that the petitioner’s

seniority shall not be taken into account.

This is mere apprehension. Such apprehension has nothing

to do with the instant case as the matter is still to be decided by

the Departmental Promotion Committee for appointing a person on
promotion to the post of Director of Mines after considering the

seniority of the contenders.

On the facts and circumstances as stated above, this writ

application is disposed of with a direction to the Departmental

Promotion Committee to take a final decision in the matter of

appointment by way of promotion to the post of Director, Mines

within a period of one month from the date of receipt/production of

a copy of this order.

( R.R.Prasad, J.)

ND/