High Court Jharkhand High Court

Urmila Devi @ Urmila Kumari vs State Of Jharkhand & Ors on 18 April, 2011

Jharkhand High Court
Urmila Devi @ Urmila Kumari vs State Of Jharkhand & Ors on 18 April, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                     L.P.A. No. 390 of 2010
         Urmila Devi @ Urmila Kumari             ...    ...      ...     Appellant
                                                 Versus
          The State of Jharkhand & Ors.                  ...     ...      Respondents
                                        ------
                 CORAM:        HON'BLE THE CHIEF JUSTICE
                               HON'BLE MR. JUSTICE PRAKASH TATIA
                                        ------
                 For the Appellant   :         M/s. Md. Faruque Ansari,
                                               Swami Nath Prasad Roy.
                 For the Respondents :         M/s. G.P.-III.
                                        ------
05/18.04.2011

We have heard learned counsel for the appellant.

The appellant is raising grievance that respondent No. 7
should not have been appointed in preference to the appellant
because the appellant was having more marks in matriculation than
the respondent No. 7.

This kind of preference is not indicated for the appointment.
In that view of the matter, we do not think that any illegality
has been committed in the appointment of the respondent No. 7.

We do not find any merit in this appeal. The appeal is
accordingly dismissed.

(Bhagwati Prasad, C.J.)

                                                                                 (Prakash Tatia, J.)

D.S./Sudhir.