Jharkhand High Court
Devendra Nayak vs Union Of India & Ors on 17 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 6395 of 2009
Devendra Nayak ... Petitioner
Versus
The Union of India & Ors. ... Respondents
------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MRS. JUSTICE JAYA ROY
------
For the Petitioner : ........................
For the Respondents : ........................
------
Order No. 04 Dated: 17th September, 2011.
None Present.
As per the direction for searching out the cases lying with defects,
this writ petition has been traced out wherein the last order is dated
11.3.2010
.
In a matter of death of an employee in the year 1997 the petitioner
has sought compassionate appointment. The writ petition has been filed
on 23.12.2009 and defects have not been removed as yet.
However, we are of the considered opinion that due to the death of
an employee in the year 1997 the son cannot get appoinment on
compassionate ground in the year 2011, therefore, this writ petition is
dismissed.
(Prakash Tatia, C.J.)
(Jaya Roy, J.)
D.S./Sudhir.