IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.4032 of 2010 Rajesh Kumar Versus The State Of Bihar & Ors -----------
08 02.09.2011 On the request made by Mr. Anant Kumar, learned A.C. to
A.A.G.2, let this matter come up for consideration on 16.09.2011, retaining
its position.
Learned counsel for the State is required to place on record a
supplementary counter affidavit as to the rights of the candidates whose
name appears in the proceedings of the District Level Selection Committee
dated 18.07.2009 placed at Annexure-4 and who could not be appointed by
reason of non-availability of vacancies against their respective quota.
Whether the persons who though were found eligible but could
not be appointed as a Dealer for want of vacancy do maintain their
respective claims against future vacancies or the claim lapses by a
conclusion of the selection proceedings and each of such persons who would
have to apply in future vacancy. Let a supplementary counter affidavit be
filed specific on this issue.
Bibhash (Jyoti Saran, J.)