High Court Patna High Court - Orders

Md.Hakim vs The State Of Bihar &Amp; Ors on 19 August, 2010

Patna High Court – Orders
Md.Hakim vs The State Of Bihar &Amp; Ors on 19 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.5179 of 2004
                  MD.HAKIM, son of Md. Habib, resident of village - Benta, P S -
                  Hayaghat, District - Darbhanga.
                                                  Versus
                  1. THE STATE OF BIHAR.
                  2. The Collector, Darbhanga.
                  3. The Sub-Divisional Officer, Darbhanga.
                  4. The Superintendent of Police, Darbhanga.
                  5. The Circle Officer, Hayaghat, Darbhanga.
                  6. The Officer Incharge, Hayaghat Police Station, Darbhanga.
                                              -----------

05. 19.8.2010 Case of the petitioner was considered by the committee

headed by the District Magistrate, Darbhanga in the meeting dated

13.11.2002. The committee decided to reject the claim of the petitioner

for appointment on the ground that the petitioner was not nominated by

any person. Since the appointment was being considered on

compassionate ground the absence of nomination frustrated the case of

the petitioner for consideration.

Petitioner takes the stand that his case for appointment

under the compassionate head was wrongly considered by the

committee and the rejection of his case for non-availability of

nomination by any person to that extent seems to be based on non est

ground.

The Court is not willing to investigate the circumstance

under which case of the petitioner came to be considered by the

committee in its meeting dated 13.11.2002 but taking note of the fact

that appointment on the post of Chaukidar is now an appointment on

Class-IV under the State and rule in this regard has been duly notified,

which is 2006 Rule. Appointment will now have to be made on the basis

of proper advertisement etc. Since it is the stand of the petitioner that
2

his case needs to be considered afresh in terms of the rules, therefore,

the earlier rejection of his case may not come in his way as and when

advertisement is made for such appointment.

The Court is inclined to entertain such a request. Let the

case of the petitioner be considered on its own merit if he fulfils the

requirements of 2006 Chaukidari Manual Rules irrespective of the

rejection of the claim of the petitioner by the committee in its meeting

dated 13.11.2002.

Petitioner claims that he was made to work or is working as

a stop-gap arrangement after the death of the previous Chaukidar but no

payments have been made. Petitioner has made a claim to the concerned

authorities for payment which he informs the Court, is not decided till

date. The Court expects the competent authority to examine the claim

of the petitioner and communicate his decision for the outcome thereof

to the petitioner on his application contained in annexure-4 series,

provided the petitioner files a fresh application in this regard with

supporting materials.

rkp                               ( Ajay Kumar Tripathi, J.)