High Court Patna High Court - Orders

Arundhati Devi vs The State Of Bihar &Amp; Ors on 3 December, 2010

Patna High Court – Orders
Arundhati Devi vs The State Of Bihar &Amp; Ors on 3 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.12635 of 2009
                                 ARUNDHATI DEVI .
                                       Versus
                           THE STATE OF BIHAR & ORS .
                                     -----------

4. 3.12.2010 Heard learned counsel for the petitioner and the

State.

The controversy relates to a claim for compassionate

appointment made by the wife of the deceased on 22.2.2004

for the death of her husband in extremist attack on

10.1.1998. It has been rejected by order dated 22.9.2008. It

is not in controversy that the husband of the petitioner was

not in Government service.

The submission is that some others similarly

situated have been appointed. Counsel for the State raises

the aspect of a delay of six years in the claim by the petitioner

herself.

The Court does not consider it necessary to go into

those aspects in view of the judgment of the Court in C.W.J.C.

No. 7719 of 2005 followed in C.W.J.C. No. 11098 of 2005

taking a particular view only whereafter the impugned order

states that the Government has decided not to make

compassionate appointment on the aforesaid ground.

For the reasons discussed in the aforesaid two

orders, the application is dismissed.

P. Kumar                                                 ( Navin Sinha, J.)