IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2017 of 2010
1. MD. RAIS KHAN S/O MD. AKHAR ALI KHAN R/O VILL.- DASHBACHAK,
P.S.- FATEHPUR, DISTT.- GAYA
2. BINOD KUMAR THAKUR S/O SRI SHYAM DEO THAKUR R/O SHANTI NEKATAN
VIDYALAYA, BALJORI BIGHA, KATARI, P.S.- KATARI, DISTT.- GAYA
3. BINOD BIHARI S/O SRI RAMOTAR SINGH R/O VILL.- GURYABA, P.S.-
MOHANPUR, DISTT.- GAYA
4. SHAHID HASAN KHAN S/O MD. ABDUL HASAN KHAN R/O VILL.- KARHARA,
P.S.- SHERGHATI, DISTT.- GAYA
5. ASHOK KUMAR SINGH S/O SRI DEONANDAN PRASAD SINGH R/O BABURA
KHOTI, GHUGHANITAND, DANDIBAGH, P.S.- CHANCHURA, DISTT.- GAYA
6. RAM DHAIN SAO S/O LATE GAYA SAO R/O VILL.- SAEDPUR BAZAR,
KHIJARSARAI, P.S.- KHIJARSARAI, DISTT.- GAYA
7. RAJU RAJAK S/O LATE BRIKSH RAJAK R/O VILL.- SAEDPUR BAZAR,
KHIJARSARAI, P.S.- KHIJARSARAI, DISTT.- GAYA
8. SURESH CHOUDHARY S/O LATE MUNSHI CHOUDHARY R/O VILL.- BASATHI
TOLA, SABALPUR, P.S.- BODH GAYA, DISTT.- GAYA
9. NAND LAL RAM S/O SRI RAMKRIT RAM R/O VILL.- RAM NAGAR, P.S. -
TEKHARI, DISTT.- GAYA
10. ASHOK KUMAR S/O SRI RAJENDRA PRASAD R/O C/O PROF. BALKRISHNA
CHITRAGUPTA GALI, MAHARANI ROAD, P.S.- SADAR, DISTT.- GAYA
11. SURESH PRASAD S/O SRI JAGDISH PRASAD R/O MOHALLA-
NARAYANCHUA, P.S.- CHANCHURA, DISTT.- GAYA
Versus
1. THE STATE OF BIHAR THROUGH THE DISTRICT MAGISTRATE null GAYA
2. THE DEPUTY COLLECTOR (ESTABLISHMENT) GAYA COLLECTORATE,
DISTT.- GAYA
3. THE DEPUTY COLLECTOR (NAZARAT) GAYA COLLECTORATE, DISTT.-
GAYA
-----------
2/ 10/08/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The grievance of the petitioner is in context of a
panel prepared on 23.5.2008. The life of a panel in law is
for one year as otherwise it violates Article-14 of the
Constitution of India by shutting out from consideration
others who may become eligible in the meantime by
continuing a panel unreasonably for a prolonged time. No
statutory provision has been shown that the panel in
-2-
question was to have a life beyond one year in law. The
writ petition itself has been filed after the life of the panel
on 13.2.2010. No orders can be passed on a panel extinct
in the eye of law. The respondents cannot make any
appointments from any panel prepared on 23.5.2008 in
the year 2010. The respondents are bound to proceed
afresh in accordance with law only.
The writ application is disposed.
KC ( Navin Sinha, J.)