IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1903 of 2010
In
(CIVIL WRIT JURISDICTION CASE 4321/2010)
1. Bhola Kumar S/O Bhagwat Singh R/O Vill.- Kobwa, P.S.- Warsaliganj,
Distt.- Gaya (Bihar) ......Appellant
Versus
1. The State Of Bihar through the Chief Secretary Government of Bihar,
Patna
2. The Director General-Cum-Inspector General of Police, Bihar at Patna
3. The Inspector General, Bihar Military Police, Bihar at Patna
4. The Commandant, Bihar Military Police-22, New Bihar Military
Police-11, Jamui, Distt.-Jamui
5. Sumit Kumar Pathak S/O Sri Gupteshwar Pathak R/O Vill.- Niyazipur,
P.S.- Simari, Distt.- Buxar (Bihar) ......Respondents
With
Letters Patent Appeal No.1907 of 2010
IN
(CIVIL WRIT JURISDICTION CASE 4321/2010)
1. Sumit Kumar Pathak S/O Sri Gupteshwar Pathak R/O Vill.- Niyazipur,
P.S.- Simir, Distt.- Buxar (Bihar) .......Appellant
Versus
1. The State Of Bihar through the Chief Secretary Government of Bihar,
Patna
2. The Director General-Cum-Inspector General of Police, Bihar at Patna
3. The Inspector General, Bihar Military Police, Bihar at Patna
4. The Commandant, Bihar Military Police-22, New Bihar Military
Police-11, Jamui, Distt.- Jamui
5. Bhola Kumar S/O Bhagwat Singh R/O Vill.- Kobwa, P.S.- Warsaliganj,
Distt.- Gaya (Bihar) ......Respondents
----------------------------------
3 08-09-2011 Heard learned counsel for the appellants and
perused the order of the writ court.
We find no merit in these appeals because
the appellants have no right to seek appointment only
because they are eligible. No person with lesser marks
2
has been appointed. The vacancies were subsequently
advertised in later years and only because today some
vacancies exist, the appellants cannot claim those
vacancies because they had applied pursuant to
vacancies advertised in the year 2004. The appeals are
dismissed.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
BKS/-