IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13389 of 2007
Kalpana Rani, daughter of Late Shail Kumari, resident of House
No.100, Indira Nagar, Rajapur Pul, Patna, P.S. Patliputra,
District Patna.
-------- Petitioner
Versus
1. The State of Bihar through its Secretary and Commissioner,
Department of Primary Education, Bihar, Patna.
2. Director, Primary Education of School, Bihar, Patna.
3. District Education Superintendent, Collectorate, Ghandhi
Maidan, Patna.
------ Respondents
-----------
2 8.4.2011 Heard learned counsel for the
petitioner and counsel for the State.
Admittedly the petitioner is the
married daughter of the deceased employee,
whose appointment on compassionate ground is
not permissible under the policy of the State
Government dated 5.10.1991 wherein only an
unmarried daughter in absence of wife and son
has a right of being considered for
appointment on compassionate ground.
That being so, this application is
wholly misconceived and, is, accordingly
dismissed.
Rsh (Mihir Kumar Jha, J.)