Citation : 2025 Latest Caselaw 535 Jhar
Judgement Date : 3 July, 2025
IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 255 of 2025
Ranjit Kumar Sahu, aged about 69 years, S/o Dev Narayan Sahu, R/o
New Indira Nagar, Circualr Road, P.O. & P.S. Deoghar, District -
Deoghar.
... Appellant
Versus
1. The State of Jharkhand through its Chief Secretary, Govt. of
Jharkhand, Officiating at Project Building, H.E.C. Township, P.O. &
P.S. Dhurwa, District- Ranchi
2. The Secretary, Road Construction Department, Govt. of
Jharkhand, officiating at Project Building, H.E.C. Township, P.O. &
P.S. Dhurwa, District- Ranchi.
3. The Engineer-in-Chief, Road Construction Department, Govt. of
Jharkhand, Officiating at Project Building, H.E.C. Township, P.O. &
P.S. Dhurwa, District- Ranchi.
4. The Section Officer, Section-4, Road Construction Department,
Govt. of Jharkhand, Officiating at Project Building, H.E.C.
Township, P.O. & P.S. Dhurwa, District-Ranchi.
... Respondents
---------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJESH SHANKAR
---------
For the Appellant: Mr. Vikash Kumar, Advocate
For the Respondents: Mr. Sahbaj Akhtar, A.C. to A.A.G.-III
---------
03/Dated: 03.07.2025
M.S. Ramachandra Rao, C.J.(Oral)
1. This limitation application is allowed, since it is not opposed.
2. Having regard to the law declared by the Supreme Court in
Capt. M. Paul Anthony versus Bharat Gold Mines Limited and
another, (1999) 3 SCC 679, and also the judgment of the Supreme
Court in State Bank of India and Others versus R.B. Sharma,
(2004) 7 SCC 27, that where departmental proceedings and criminal
case are based on same set of facts, and evidence in both the
proceedings are common, it is desirable to stay the departmental
proceedings, there shall be a stay of all further proceedings in the
departmental enquiry against the appellant, including passing of final
orders pursuant to the 2nd show-cause notice said to have been
issued to the appellant.
3. Admit.
4. Notice to the respondents.
5. Mr. Sahbaj Akhtar, A.C. to A.A.G.-III, accepts notice for the
respondents.
6. List this case in due course for hearing.
(M.S. Ramachandra Rao, C.J.)
(Rajesh Shankar, J.) Manoj/Pramanik/Cp.2
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!