IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.20476 of 2010
CHHEDNI DEVI, W/O LATE DOMI KAMAT, R/O
VILLAGE+P.O.+P.S.-NAUHATTA, DISTRICT-SAHARSA.
..................PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE DISTRICT
MAGISTRATE, SAHARSA.
2. SUPERINTENDENT OF POLICE, SAHARSA.
3. SUB-DIVISIONAL MAGISTRATE, SAHARSA.
4. DISTRICT SUPERINTENDENT OF EDUCATION,
SAHARSA.
5. CIRCLE OFFICER, NAUHATTA, DISTRICT-
SAHARSA. ...............RESPONDENTS.
-----------
2 16.03.2011 From Annexures-5 and 6, it appears
that the petitioner’s application for her
compassionate appointment in place of her
husband, who died as Chowkidar, is pending
with the respondents since death occurred in
2005 itself. It is high time that the
respondents should take a final decision on
the application of the petitioner for her
compassionate appointment.
The writ application is, accordingly,
disposed of with a direction to the
respondents to take a final decision in the
matter positively within a period of three
months from the date of receipt/production of
a copy of this order.
Arvind/ ( J. N. Singh, J.)