IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12635 of 2009
ARUNDHATI DEVI .
Versus
THE STATE OF BIHAR & ORS .
-----------
4. 3.12.2010 Heard learned counsel for the petitioner and the
State.
The controversy relates to a claim for compassionate
appointment made by the wife of the deceased on 22.2.2004
for the death of her husband in extremist attack on
10.1.1998. It has been rejected by order dated 22.9.2008. It
is not in controversy that the husband of the petitioner was
not in Government service.
The submission is that some others similarly
situated have been appointed. Counsel for the State raises
the aspect of a delay of six years in the claim by the petitioner
herself.
The Court does not consider it necessary to go into
those aspects in view of the judgment of the Court in C.W.J.C.
No. 7719 of 2005 followed in C.W.J.C. No. 11098 of 2005
taking a particular view only whereafter the impugned order
states that the Government has decided not to make
compassionate appointment on the aforesaid ground.
For the reasons discussed in the aforesaid two
orders, the application is dismissed.
P. Kumar ( Navin Sinha, J.)