High Court Patna High Court - Orders

Ritesh Kumar vs The State Of Bihar &Amp; Ors on 13 August, 2010

Patna High Court – Orders
Ritesh Kumar vs The State Of Bihar &Amp; Ors on 13 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.2135 of 2010

1.   RITESH   KUMAR    S/O   LATE    KEDAR NATH       R/O  VILL
LODIPUR,P.S.MEHUS,DISTT-SHEIKHPURA
                              Versus
1. THE STATE OF BIHAR
2. THE COMMISSIONER, CUM-SECRETARY, WATER RESOURCES DEPT.
GOVT. OF BIHAR, PATNA
3. THE ADDITIONAL SECRETARY, WATER RESOURCES DEPT.,
4. THE ENGINEER IN CHIEF, WATER RESORCES DEPT.IRRIGATION BIHAR,
PATNA
5. THE CHIEF ENGINEER, WATER RESOURCES DEPART.(IRRIGATION) AT
ANISABAD,PATNA
6. THE EXECUTIVE ENGINEER-CUM-CONDUCTING OFFICER, PLANNING AND
MONITRARING DIVISION NO.20
7. THE EXECUTIVE ENGINEER TIRHUT CANAL REVISION NO.1, MOTIHARI,
DISTT-MOTIHARI
                               -----------

02. 13.08.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The counter affidavit in response to the writ

petition for a claim to compassionate appointment states

that the petitioner has been told to apply in proper Form

and furnish requisite documents. No sooner that he does

so, his application shall be considered in accordance with

law.

The option to expedite matters lies with the

petitioner. If the petitioner applies in the prescribed

manner along with necessary documents preferably

within one month from today, this Court expects his

application to be considered expeditiously in accordance

with law within a maximum period of four to six month

from the same.

The application stands disposed.

       P.K.                                         (Navin Sinha, J.)