IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1995 of 2004
RAM ASHISH YADAV SON OF MUNGHESHWAR YADAV
RESIDENT OF VILLAGE AMAWAN, P.S. KONCH,
DISTRICT GAYA.
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE, GAYA
3. THE SUPERINTENDENT OF POLICE, GAYA.
4. THE ANCHALDHIKARI, KONCH BLOCK, DISTRICT
GAYA.
-----------
3 05/07/2010 In absence of any categorical rule having been
shown to this Court on which the case of the petitioner could
be considered for direction for his appointment on the post of
Village Chowkidar, no relief can be granted. There is no
pleading as well that on the death of the erstwhile Chowkidar,
case of the petitioner was recommended by any of his family
members or he is related to the erstwhile Chowkidar because
appointment in terms of 1991 Circular, as annexed by the
respondents in the counter affidavit, states that position on the
issue.
This writ application has no merit. It is dismissed.
AMIN (Ajay Kumar Tripathi, J.)