High Court Patna High Court - Orders

Sanjay Kumar vs The State Of Bihar & Ors on 14 July, 2011

Patna High Court – Orders
Sanjay Kumar vs The State Of Bihar & Ors on 14 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            LPA No.422 of 2011

                Sanjay Kumar son of Late Yadu Ram resident of village-
                Bargaon, Police Station Nalanda, District Nalanda
                                              .... Appellant / Petitioner
                                        VERSUS
                1. The State of Bihar
                2. The Dy. Secretary, Personnel and Administrative
                Reform Department, Government of Bihar, Patna
                3. The District Magistrate- cum- Chairman, District
                Compassionate Appointment Committee, Nalanda
                4. The Dy. Collector Establishment, Nalanda
                5. The District Planning Officer, Nalanda
                                         ..... Respondents/ Respondents
                                          -------

3 14.7.2011 Heard learned counsel for the appellant and

learned counsel for the State.

Appellant has been denied compassionate

appointment because two other sons of the deceased

employee are in government employment. The

authorities have applied their minds to the relevant facts.

The arguments advanced on behalf of the appellant

create an impression that compassionate appointment is

being claimed as a matter of right. It is well settled in

law that compassionate appointment is an exception to

general rule of appointment by considering all rival

claims after advertisement. Such exception is only to

meet the dire needs of a family put in distress because
-2-

the sole bread earner in the family is no more. When

two sons of the deceased are in government service, the

authorities cannot be criticized in any way for not

accepting the claim for compassionate appointment.

We find no good reasons to take a different

view than what has been taken by the Writ Court. The

appeal is, therefore, dismissed.

(Shiva Kirti Singh, J.)

(Shivaji Pandey, J.)
sk