High Court Patna High Court - Orders

Mina Devi vs The State Of Bihar & Ors on 17 November, 2011

Patna High Court – Orders
Mina Devi vs The State Of Bihar & Ors on 17 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.17111 of 2011
                 Mina Devi D/O Late Ramnaraiyan Manjhi R/O Vill. & P.O.
                 Bahadurpur Bazar, P.S. Barharia- Siwan---Petitioner
                                         Versus
                 1. The State Of Bihar through Chief Secretary, Bihar, Patna
                 Bihar, Patna
                 2. The Principal Secretary, the Rural Development Deptt.
                 Bihar, Patna
                 3. The Deputy Development Commissioner-Cum-Chief
                 Executive Officer, Distt. Rural Development Authority, Siwan
                 4. The Nodal Officer Help Bihar Mahadalit Vikash Mission,
                 Patna------------------------------------Respondents
                                 ----------------------------------

2 17.11.2011 Heard learned counsel for the parties.

Taking into consideration that father of the petitioner was

not a permanent employee under the respondent but was working on a

contract basis, there is no circular or provision for giving appointment

to the ward of such employee under the compassionate appointment

head.

In view of the same no direction or mandamus can be

issued to appoint the petitioner on compassionate ground because her

father has died in the meanwhile.

This writ petition is dismissed as being devoid of merit.

(Ajay Kumar Tripathi, J.)
RPS