High Court Patna High Court - Orders

Madan Choudhary &Amp; Ors vs The State Of Bihar &Amp; Ors on 7 September, 2010

Patna High Court – Orders
Madan Choudhary &Amp; Ors vs The State Of Bihar &Amp; Ors on 7 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.2440 of 1998
                 1. MADAN CHOUDHARY son of Sri Khedu Choudhary, resident of
                    village - Tumkariya, Post and p.S. Bairia, District - West
                    Champaran.
                 2. Ramdhyan Kushwaha son of Sri Banshi Kushwaha, resident of
                    village Phianibag Baswaria, Post and P.S. Bettiah, District - West
                    Champaran.
                 3. Vidyanand Pandey son of Sri Ramashish Pandey, resident of village
                    Bakhat Prasrain, Post - Bakhat Parasrain, P S - Mofussil Bettiah,
                    District - West Champaran.
                 4. Ashok Raut son of Sri Durga Raut, resident of village Banwa, Tola,
                    Chargaha Parwatia Tola, Bettiah, Post Belbag, P.S. Mofussil
                    Bettiah, District - West Champaran.
                 5. Nawal Kishore Dubey son of Sri Ram Shakal Dubey, resident of
                    village Singachhapar Lalgarh, Post Singachhapar, P S - Mofussil
                    Bettiah, District-West Chaparan.
                 6. Madan Das son of late Gunraj Das, resident of village - Bakharia,
                    Post Bakharia, P S - Majhaulia, District - West Champaran.
                                                             _____ Petitioners
                                                 Versus
                 1. THE STATE OF BIHAR
                 2. The District Magistrate, District - West Champaran.
                 3. The Sub-Divisional Officer, Sadar Bettiah, P S - Bettiah, District -
                    East Champaran.
                 4. The Circle Officer, Bairia Anchal, P S Bairia, District - East
                    Champaran.
                                    -----------

05. 7.9.2010 Petitioner Nos. 1 and 4 have come to be appointed as Peon

in the Collectorate of West Champaran at Bettiah. Notification in this

regard is dated 6.12.2008.

Rest of the petitioners have not been accommodated.

It is evident from reading of Annexure-5 that the authorities

have to take a decision based on the records and the facts applicable to

these petitioners.

Let the petitioners first approach the respondents to find out

the reason for their non-appointment or regularization and only

therefrom the Court may have an occasion to consider the matter afresh.

So far the present writ is concerned, it is allowed to rest.
2

Respondents would be obliged to inform the left over

petitioners as to the reasons for their non-consideration within a

reasonable time-frame.

The writ application is dismissed accordingly.

rkp                            ( Ajay Kumar Tripathi, J.)