Patna High Court – Orders
Surendra Narain Choubey vs State Of Bihar &Amp; Ors on 4 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10634 of 1996
SURENDRA NARAIN CHOUBEY
Versus
STATE OF BIHAR & ORS
-----------
4. 4.11.2010 Claim of the petitioner is for appointment on the post of a
Dafadar on the ground that his father was also a Dafadar. Since the post
is no longer inheritable right, such a claim cannot be entertained and
no direction can be given in this regard.
The writ application has no merit. It is dismissed.
rkp ( Ajay Kumar Tripathi, J.)