High Court Patna High Court - Orders

Shiv Kumar Prasad &Amp; Anr vs The State Of Bihar &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Shiv Kumar Prasad &Amp; Anr vs The State Of Bihar &Amp; Ors on 26 August, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.2814 of 2010
      1. SHIV KUMAR PRASAD S/O SRI BALDEO YADAV R/O VILL- DEOKALI, P.S
      MANPUR, DISTT- NALANDA
      2. RAM ISHWAR PRASAD S/O LATE RAMBRIKSH PRASAD R/O VILL- TARAPUR, P.S
      DEEPNAGAR, DISTT- NALANDA
                                           Versus
      1. THE STATE OF BIHAR
      2. DIRECTOR GENERAL OF POLICE, GOVT.OF BIHAR,PATNA
      3. INSPECTOR GENERAL OF POLICE, GOVT.OF BIHAR,PATNA
      4. PRESIDENT, SELECTION PARISHAD BOARD NO.2, NORTH ZONE, POLICE
      FORCE,MUZAFFARPUR CUM COMMANDANT, BIHAR POLICE FORCE-6, MUZAFFARPUR
      5. DISTRICT COMMANDANT BIHAR HOMEGUARD POLICE, NALANDA
                                        -----------

2. 26.08.2010 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The petitioner claims to be an applicant in response to

advertisement no. 1/2004 for appointment as Constable under

the 50% seats reserved for Home Guard.

There are no allegations of marks obtained by him, any

person with lesser marks having been appointed or merit panel

having been violated. Only because the respondents may have

sought verification of his claim of Home Guard status per se

does not create any right in him.

Only if the petitioner files a representation making

detailed disclosure of hostile discrimination, arbitrariness and

violation of the merit panel with full details of the name of the

candidates in that event alone the respondents are required to

consider his representation and dispose it of expeditiously in

accordance with law.

The writ application stands disposed.

     Snkumar/-                                           (Navin Sinha,J.)