High Court Patna High Court - Orders

Shiv Kumar Singh vs The State Of Bihar &Amp; Ors on 1 September, 2010

Patna High Court – Orders
Shiv Kumar Singh vs The State Of Bihar &Amp; Ors on 1 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.11180 of 2010
                                  SHIV KUMAR SINGH
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

2 1.9.2010 Petitioner’s father was an Assistant Teacher in Government

service ,who died on 30.4.2006.The petitioner being the eldest son

immediately applied for compassionate appointment. The petitioner

having B.Com qualification and LL.B graduate as well. The

Compassionate Appointment Committee, Begusarai headed by District

Magistrate, who is the Chairman thereof on, 23.2.2007 recommended

for compassionate appointment of petitioner in any Class III post

considering his educational qualification but the Committee also noted

that the petitioner was over aged for appointment and as such it was

directed that age relaxation from the Department may be sought for

.By Annexure 2,relaxation was granted by the Department on

17.3.2008.

Petitioner submits that in spite of all this he is running from

pillar to post and one offic pushing him to another office but the

compassionate appointment is not coming his way even though there

are vacancies in different positions in the district itself.

Let State seek instruction and file a comprehensive counter

affidavit clearly explaining as to why in spite of recommendation

having been made and age relaxed for compassionate appointment over

2 years back, the district authorities are not ensuring petitioner’s

employment.

-2-

Put up for orders on 20.9.2010.

Pendency of this writ application will not come in the way

of authority in finding suitable place for employment of the petitioner.

singh                     (Navaniti Prasad Singh,J)