Citation : 2024 Latest Caselaw 899 Jhar
Judgement Date : 29 January, 2024
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No.3590 of 2019
-----
CORAM : HON'BLE MR. JUSTICE RAJESH SHANKAR
-----
For the Petitioner : None
For the State : A.C. to Sr. S.C.II
For JSSC : Mr. Sanjoy Piprawall, Advocate
-----
Order No.08 Date: 29.01.2024
Before proceeding further in the matter, Mr. Sanjoy
Piprawall, learned counsel for the respondent-JSSC is directed
to apprise this Court as to whether the petitioner has come in
the zone of consideration for appointment in the concerned
subject after preparation of state-wise merit list in terms with
the judgment rendered by the Hon'ble Supreme Court in the
case of "Satyajit Kumar & Ors. Vs. State of Jharkhand &
Ors.", reported in 2022 SCC OnLine SC 954 read with the
orders passed by the Hon'ble Supreme Court in Contempt
Petition (Civil) No. 612 of 2022 (Soni Kumari Vs. K.
Ravi Kumar).
Put up this case under the heading "For Admission
(Fixed Cases)" on 7th February, 2024.
(Rajesh Shankar, J.) Sanjay/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!