Citation : 2025 Latest Caselaw 3632 Jhar
Judgement Date : 19 August, 2025
2025:JHHC:24280
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 5217 of 2016
---------
Shyam Bihari Sharma, S/o Balram Sharma, R/o at-Manjhiaon, P.O. & P.S- Manjhiaon, District-Garhwa, Jharkhand. ......Petitioner Versus
1. The State of Jharkhand.
2. The Secretary, School Education & Literacy Department, Ministry of Human Resources Development Department, Having office at P.O.+P.S.- Dhurwa, District- Ranchi.
3. The Director, Primary Education, New Cooperative Building Shyamali Colony Doranda, Ranchi, P.O.& P.S.-Doranda, District-Ranchi.
4. District Establishment Committee through its Chairman Deputy Commissioner, Garhwa, P.O.+P.S.& District-Deoghar.
.....Respondents
---------
CORAM: HON'BLE MR. JUSTICE DEEPAK ROSHAN
---------
For the Petitioner : Mr. Prashant Pallav, Advocate For the Resp.-State : Mr. Kunal Chandra Suman, A.C. to G.P.-II
---------
06/Dated:-19.08.2025
1. At the outset, learned counsel for the petitioner fairly
submits that the issue involved in this writ application has
already been decided against the employees by Division Bench of
this Court in L.P.A. No.388 of 2013 with analogous cases reported
in 2017 SCC OnLine Jhar 755; as such, now the case can be
disposed of as nothing remains to be adjudicated by this Court.
2. Having regard to the aforesaid submission, the instant
writ application stands dismissed in view of the judgment
rendered by the Division Bench in the above referred case.
3. Pending I.A., if any, also stands closed.
(Deepak Roshan, J.) vikas/-
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!