High Court Patna High Court - Orders

Rahul Kumar Yadav vs The State Of Bihar &Amp; Ors on 16 November, 2010

Patna High Court – Orders
Rahul Kumar Yadav vs The State Of Bihar &Amp; Ors on 16 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.5797 of 2006
                                RAHUL KUMAR YADAV
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

04. 16.11.2010 Fact is that petitioner has already been accommodated or

appointed on a Class IV post on compassionate ground. Merely because

recommendation was made at a point of time to consider his case for

appointment on Class III post, it does not give him a right as such

because in terms of the policy of the government no compassionate

appointment can be made on a Class III post as such posts are

promotional post and/or are filled up by direct recruitment. Petitioner

should be more than happy with such an appointment since such

appointments verge on violation of Articles 14 and 16 of the

Constitution of India.

The writ application has no merit. It is dismissed.

rkp                                         ( Ajay Kumar Tripathi, J.)