IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.732 of 2005
Ishwari Ram
Versus
The State Of Bihar & Ors
-----------
9 28.06.2011 The petitioner has challenged the order of his
termination on several grounds.
Petitioner was appointed by the Regional Director, Animal
Husbandry, Saharsa on Class-IV post prior to 28th October 1981.
Thereafter he was terminated from service in the year 1999, vide
Annexure-7.
The State has filed counter affidavit stating the fact that
the appointment of the petitioner and others was completely illegal, as it
was made without their names being forwarded from the Employment
Exchange and without following any selection process and, as such, the
appointment was back door appointment.
It has been stated by the learned counsel for the State that
the said order of appointment made by the Regional Director, Animal
Husbandry was considered by the Hon’ble Supreme Court and the
Hon’ble Supreme Court in the case of State of Bihar Vs. Upendra
Narayan Singh has decided that the appointment of persons made by the
Regional Director, , Animal Husbandry is completely illegal and,
accordingly, the order passed by the State of Bihar was held to be legal.
In view of the judgment of the Hon’ble Supreme Court
(supra), this writ petition has no merit and it is, accordingly, dismissed.
Jay/ ( Shivaji Pandey,J)