Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Samiruddin Ansari vs The State Of Jharkhand & Ors
2024 Latest Caselaw 4736 Jhar

Citation : 2024 Latest Caselaw 4736 Jhar
Judgement Date : 1 May, 2024

Jharkhand High Court

Samiruddin Ansari vs The State Of Jharkhand & Ors on 1 May, 2024

Author: Sanjay Kumar Dwivedi

Bench: Sanjay Kumar Dwivedi

                              IN THE HIGH COURT OF JHARKHAND, RANCHI
                                       W.P.(S.) No. 2323 of 2024
                                                        ----

1. Samiruddin Ansari

2. Waheed Ansari

3. Santosh Kumar Majee .... Petitioners

-- Versus --

The State of Jharkhand & Ors. .... Respondents

----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

---

For the Petitioners :- Mr. Binod Kumar Jha, Advocate For the State :- Mr. Manav Poddar, AC to AAG I

----

02/01.05.2024 Heard Mr. Binod Kumar Jha, learned counsel for the

petitioners and Mr. Manav Poddar, learned counsel for the State.

2. The prayer in this writ petition has been made to allow

the petitioners to appear in the counselling of Assistant Teachers

for Classes-1 to 5 and Classes-6 to 8 under non-para category.

3. Learned counsel for the petitioners submits that in

identical situation, batch of writ petitions was decided by the

Coordinate Bench of this Court in W.P.(S) No.189 of 2024 and

analogous cases and vide judgment dated 08.02.2024, the

learned Single Judge has been pleased to allow the prayer with

regard to counselling of the petitioners of those cases. He also

submits that the similar order was challenged before the Division

Bench of this Court in L.P.A. No.510 of 2023 and analogous

cases, which were disposed of vide judgment dated 31.01.2024

and the judgment passed by the learned Single Judge was

affirmed and in paragraph 33 of the said judgment, further

directions have been given.

--1--

4. Learned counsel for the State submits that the case of

the petitioners is covered in view of the judgment passed by the

Division Bench of this Court in the said L.P.As.

5. Paragraph 33 of the judgment passed in L.P.A. No.510

of 2023 and analogous cases reads as under:

"33. Since it was the specific case of the writ petitioners that they were never called for counseling and that candidates securing less marks than the writ petitioners were called for counseling and were selected, it would be important to issue the following clarifications / directions in consonance with the specific stand of the various writ petitioners in the batch of cases involved in the impugned order though this Court is not inclined to differ with the findings and directions issued vide order dated 15.09.2023 passed in L.P.A. No. 203 of 2022:-

(a) Only those candidates are to be called for counseling who have never been called for counseling earlier in one or the other district irrespective of the fact as to whether they had participated in the counseling or not.

(b) To enable the candidate to participate in the fresh counseling the concerned respondent shall verify whether a candidate below in the merit list in the concerned district has been ultimately selected irrespective of the fact as to whether such a candidate had joined or not. If that be so, then only such candidate be permitted to appear in the fresh counseling.

(c) There should be one counseling to be conducted simultaneously in all the districts as was directed by this Court in W.P. (S) No. 19 of 2016 and other analogous cases which has been upheld in L.P.A. No. 168 of 2017."

6. In view of the above and considering that the case

of the petitioners is covered in light of the judgment passed

by the Division Bench of this Court in said L.P.As., this petition

is being disposed of in terms of the judgment passed in L.P.A.

No.510 of 2023 and analogous cases.

(Sanjay Kumar Dwivedi, J.) Sangam/

--2--

 
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 : MAIMS

 
 
Latestlaws Newsletter