High Court Patna High Court - Orders

Amresh Kumar Abhay @ Amresh Abhay vs The Union Of India &Amp; Ors on 29 April, 2011

Patna High Court – Orders
Amresh Kumar Abhay @ Amresh Abhay vs The Union Of India &Amp; Ors on 29 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.20716 of 2010
               AMRESH KUMAR ABHAY @ AMRESH ABHAY
                                    Versus
                        THE UNION OF INDIA & ORS
                                  -----------

4 29.04.2011 Learned counsel for the petitioner has challenged

the findings of the Tribunal in paragraph 15 of the

impugned order that there was no vacancy in the quota of

the relevant years for compassionate appointment mainly by

relying upon a statement that the case of the applicant was

first recommended in the year 2002 itself and if two

vacancies in the relevant quota were filled up till 05.02.2004

i.e. twenty days before the second recommendation in

favour of the petitioner made on 25.02.2004, the case of the

petitioner should have been considered along with those

who had been adjusted against two vacancies.

It appears that the case of the petitioner was not

considered on merit on the ground that there was no

vacancy in the relevant years for compassionate

appointment.

There is no material in the impugned order to

show whether there was any recommendation made for the

compassionate appointment in the year 2002 itself; rather in
2

paragraph 1 of the impugned order the case of the petitioner

has been noted showing it to be based on recommendation

dated 25.02.2004.

Although four weeks’ time given for filing

counter affidavit has expired, further prayer has been made

for grant of time.

By way of last opportunity, four weeks’ further

time is granted to the respondents. The reply in counter

affidavit must meet the aforesaid submission of learned

counsel for the petitioner and the alleged recommendation

made in the year 2002 vide Annexure 1 to the writ petition.

Put up this case after four weeks under the same

heading amongst first ten cases.

If further adjournment will be prayed then the

respondents will be put to costs.

(Shiva Kirti Singh, J.)

(Dr. Ravi Ranjan, J.)
SC