IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15243 of 2010
DEEPAK KUMAR .
Versus
THE STATE OF BIHAR & ORS .
-----------
2. 23.11.2010 Heard learned counsel for the petitioner and
the State.
It is submitted that the petitioner is an
applicant for the post of Constable under
Advertisement No. 2 of 2009 in the Scheduled Caste
category. The minimum stipulated height is 162 cm.
He is being denied consideration for appointment only
on that ground. The petitioner has represented for re-
measurement before the Director General of Police.
Counsel for the State points out that the
petitioner in his pleading seeks re-measurement of his
height and chest.
Counsel for the petitioner in reply
emphatically submits that he seeks re-measurement
of height only and has no other grievance.
If the petitioner deposits a sum of Rs.
5,000/- in the Office of the Director General of Police,
and the only issue wanting for consideration of his
appointment is his height, the Director General of
Police shall direct re-measurement of his height. If
the petitioner is found to be 162 cm, the sum of Rs.
2
5,000/- shall be returned to him and his case shall
then be considered for appointment in accordance
with law.
If on measurement it is found that he is
below 162 cm or that his appointment is not possible
for any other reason not urged by the petitioner before
the Court, the sum of Rs. 5,000/- shall be forfeited
which shall then be deposited in any Welfare Account
maintained by the Police Department for Welfare
purposes of police personnel.
Let this order be complied with preferably
within a maximum period of two months from the date
of receipt/production of a copy of this order.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J.)