Citation : 2024 Latest Caselaw 931 Jhar
Judgement Date : 30 January, 2024
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 3994 of 2019
CORAM: HON'BLE MR. JUSTICE RAJESH SHANKAR
For the Petitioner : Mr. Krishna Kumar, Advocate
For the Resp.-State : Mr. Vishal Kumar Rai, A.C. to G.A.-IV
For the Resp.-JSSC : Mr. Sanjoy Piprawall, Advocate
Mr. Rakesh Ranjan, Advocate
Mr. Prince Kumar, Advocate
----
05/30.01.2024 Mr. Sanjoy Piprawall, learned counsel appearing on behalf of
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).
2. Put up this case on 13.02.2024 under the heading 'For
Admission (Fixed Cases)''.
(Rajesh Shankar, J.) Ritesh
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!