Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prafulla Kumar Saha vs The State Of Jharkhand
2024 Latest Caselaw 173 Jhar

Citation : 2024 Latest Caselaw 173 Jhar
Judgement Date : 9 January, 2024

Jharkhand High Court

Prafulla Kumar Saha vs The State Of Jharkhand on 9 January, 2024

Author: Deepak Roshan

Bench: Deepak Roshan

                         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                            W.P. (S) No. 903 of 2018
                                                        ---
                         Prafulla Kumar Saha                                ...Petitioner
                                                     Versus

1. The State of Jharkhand, through the Principal Secretary, School Education and Literacy Department, Government of Jharkhand, Ranchi

2. The Principal Secretary, Education and Literacy Department, Government of Jharkhand, Ranchi

3. The Director, Secondary Education, Education and Literacy Department, Government of Jharkhand, Ranchi

4. The Regional Deputy Director of Education, Santhal Pargana Division, Dumka

5. The District Education Officer, Dumka . ...Respondents

----

CORAM: HON'BLE MR. JUSTICE DEEPAK ROSHAN

--

                    For the Petitioner      : M/s. Sanjay Kumar Pandey,
                                              Sanjit Kumar, Advocates
                    For the Resp.-State     : Mr. J.F.Toppo, G.A.-V
                                              Mr. Abhijit Toppo, A.C to G.A.-V
                                              --
07/09.01.2024       Heard learned counsel for the parties.

2. The instant application has been preferred by the petitioner for quashing and setting aside the report of three men committee constituted in the light of the judgment of Hon'ble Apex Court, by which the recognition of the service of the petitioner has been refused.

3. Learned counsel for the petitioner fairly submits that the issue involved in this writ application is under consideration before learned Division Bench of this Court in batch of appeals, which has been preferred by the State of Jharkhand against the respective orders passed in favour of the petitioner and the lead case is L.P.A. No. 138 of 2019 and in the said L.P.A. 138 of 2019 and analogous cases, arguments have been concluded and the judgment has been reserved vide order dated 11th December, 2023.

Learned counsel lastly submits that the instant application may be disposed of by giving liberty to the petitioner that if the order passed in the batch of appeals will be in favour of the petitioner, he will approach the concerned respondent along with this order and order of L.P.A and his case will be governed by the order passed in L.P.A. No. 138 of 2019 and analogous cases.

4. Learned counsel for the respondents though opposed the prayer of petitioner for regularization; however he fairly admits that the main issue involved in this case is sub judice before the Division Bench in the case cited

by the petitioner and the case may be disposed of as the case of the petitioner will be governed by the judgment which will be rendered in L.P.A. No. 138 of 2019 and analogous cases provided the facts will be similar.

5. Having regard to the prayer made in the instant writ application and the submissions made by learned counsel for rival parties, the instant application is hereby disposed of by giving liberty to the petitioner that if the order passed in L.P.A. No. 138 of 2019 and analogous cases would cover his case, then he would file representation before the respondent no. 3 along with copy of order of L.P.A. No. 138 of 2019 and analogous cases and other necessary documents in respect of his claim.

If any such representation would be filed before the concerned respondent, he will look into the matter and dispose of the same, in accordance with Rules and Regulation, especially the order passed in L.P.A. No. 138 of 2019 and analogous cases, which at present is pending before the Division Bench of this Court.

6. Consequently, the instant writ application stands disposed of. It goes without saying that any consequential benefits which may arise pursuant to passing of the order in favour of the petitioner, the same will be extended to him within a period of 16 weeks from the date of receipt of representation.

(Deepak Roshan, J.)

jk

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter