IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8443 of 2010
1. NAWAL KISHORE PANDEY S/O LATE BISHU DUTT PANDEY
R/O VILL.- MANIKA, P.S. MADANPUR, DISTT.-
AURANGABAD.
2. ARUN KUMAR CHAUDHARY S/O SRI AMRIT CHAUDHARY R/O
JAY PRAKASH NAGAR, P.S. AND DISTT.- AURANGABAD
............... PETITIONERS
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY
GOVT. OF BIHAR, PATNA
2. THE SECRETARY BOARD OF REVENUE, BIHAR, PATNA
3. THE DIVISIONAL COMMISSIONER MAGADH DIVISION, GAYA
4. THE DISTRICT MAGISTRATE, AURANGABAD .......RESPONDENTS
-----------
3. 17/03/2011 Petitioner has filed this writ
application for a direction to the
respondents to consider their cases for
appointment against vacant sanctioned posts
of Class IV under Aurangabad Collectorate.
Learned counsel for the petitioners
relies upon two orders of this Court dated
12.10.2009 and 29.1.2010, copies whereof are
annexed as Annexures-5 and 5/A. From these
orders it appears that an advertisement had
been published in the district of Aurangabad
in December, 2009 inviting applications for
regular appointment on Class IV posts.
Petitioners claim that they have been working
on daily wages with the respondents since
long and they have already applied against
the said advertisement.
In the circumstances, in natural course,
2
cases of the petitioners have to be
considered by the respondents in accordance
with law. The writ application is accordingly
disposed of with a direction to the
respondents that if the petitioners have
applied against December, 2009 advertisement,
their cases should be considered for regular
appointment in accordance with law.
Pradeep/ ( J. N. Singh,J.)