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

Poonam Lakra vs The State Of Jharkhand
2025 Latest Caselaw 456 Jhar

Citation : 2025 Latest Caselaw 456 Jhar
Judgement Date : 1 July, 2025

Jharkhand High Court

Poonam Lakra vs The State Of Jharkhand on 1 July, 2025

Author: Rajesh Shankar
Bench: Rajesh Shankar
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                   L.P.A. No. 55 of 2025

     1. Poonam Lakra
     2. Jaguttam Oraon                       ...    ...     Appellants
                                    Versus
     1. The State of Jharkhand
     2. The Principal Secretary, Higher, Technical Education and Skill
        Development Department, Government of Jharkhand, Ranchi
     3. The Secretary, Higher, Technical Education and Skill
        Development Department, Government of Jharkhand, Ranchi
     4. The Chairman, Jharkhand Public Service Commission, Ranchi
     5. The Jharkhand Public Service Commission, through its
        Secretary, Ranchi                  ...    ...     Respondents
                                     -----
        CORAM:            HON'BLE THE CHIEF JUSTICE
                   HON'BLE MR. JUSTICE RAJESH SHANKAR
                                     -----
     For the Appellants            : Ms. Tanya Singh, Advocate
     For the Respondent-State      : Mr. Yogesh Modi, AC to AAG-IA
     For the Respondent-JPSC       : Mr. Sanjoy Piprawall, Advocate
                                     Mr. Pravin Kumar Pandey, Adv.
                                     Mr. Prince Kumar, Advocate
                                     Mr. Rakesh Ranjan, Advocate
                                     Mr. Jay Prakash, Advocate
                                   -----

04/01.07.2025    Heard both sides.

2. Advertisement No. 13/2017 was published by the

Jharkhand Public Service Commission for filling up the posts of

Assistant Professors (backlog) in B.I.T. Sindri.

3. The eligible criteria prescribed for appointment to the

said posts of Assistant Professors in the Engineering colleges was

mentioned in Clause 6 of the said advertisement.

4. The said clause stated that for appointment of the

Assistant Professors, the criteria is to be decided on the basis of

the academic record & research performance, evaluation of

domain knowledge as well as interview and the total marks were

to be given out of 100.

5. The said clause further stated that in case the

Commission does not receive sufficient numbers (3 times the

vacancies) of application forms from applicants who have valid

GATE/NET/SLET/SET (as applicable) scores, then the

Commission will conduct a written examination for the

candidates, who have applied for the posts. This condition is

imposed as per Jharkhand Technical Education Services Rules,

2013 as amended in 2015.

6. In the instant case, for appointment on the posts of

Assistant Professors in the engineering colleges in the Electrical

Engineering Branch, 14 posts were advertised.

7. So if the Commission did not receive application from

42 persons, who had a valid GATE/NET/SLET/SET scores, then

the Commission had to conduct a written examination for the

candidates, who had applied for the said posts, as per the said

rules and also Advertisement.

8. According to the counsel for the J.P.S.C., the number

of applicants for 37 posts of Assistant Professors in the Electrical

Engineering branch who passed GATE, was less than 42.

Therefore, it was incumbent upon the Commission to conduct

the written examination as per the rule and the advertisement

referred to (supra).

9. However, the Commission did not conduct such

examination in spite of the mandate of the said rule and the

Advertisement.

10. The counsel contends that a meeting with certain

Government officials was held by members of the Commission on

22.06.2022 and in that meeting it was left to Government to fill

up the posts by granting relaxation of the rule referred to above;

and that on the basis of that recommendation, the State

Government appointed 9 persons without the J.P.S.C. having

conducted the written examination.

11. Learned counsel for the appellants contends that it

was the duty of the J.P.S.C. to conduct the examination as per

rule and the Advertisement; that the J.P.S.C. has no business to

make recommendation of any name for purpose of making

appointment to the Government without conducting the written

examination as aforesaid; and the State Government has no

business to make any appointment de-hors the rules.

12. He also contends that the respondent-State as well

as respondent-J.P.S.C. cannot change the rules of the game after

the game has started. He placed reliance on a judgment

rendered by the Supreme Court in the case of "Tej Prakash

Pathak and Others Vs. Rajasthan High Court & Ors."

reported in (2025) 2 SCC 1.

13. This legal position is not disputed by the counsel for

the respondents.

14. In this view of the matter, the counsel for the J.P.S.C.

as well as the State Government shall furnish learned counsel for

the appellants the details of 9 persons, who have been appointed

on the post of Assistant Professor in Electrical Engineering

branch by the respondents because the appointment of the said

persons appears to be contrary to law.

15. List this case on 13.08.2025.

(M. S. Ramachandra Rao, C.J.)

(Rajesh Shankar, J.) Manish/Ritesh

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter