IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2499 of 2007
1. Hari Shankar Ojha, SON OF RAM BRIKCHHA OJHA, VILLAGE-
TILKAULIA, P.O. MADHOPUR, P.S. BATHNAHA, DIST. SITAMARHI.
2. RAM PRAMOD THAKUR, SON OF RAJ NANDAN THAKUR,
VILLAGE- TOLE BAORI, P.O. PREM NAGAR, P.S. RUNNI SAIDPUR,
DIST. SITAMARHI.
3. DINESH KUMAR SINGH, SON OF HARI NANDAN SINGH, VILLAGE-
HALIMPUR, P.O. DUMRIKALA, P.S. MAJORGANJ, DIST.
SITAMARHI.
4. SURENDRA RAI, SON OF SHIV DHAYAN RAI, VILLAGE-
BISHWANATHPUR, P.O. DUMRA, P.S. DUMRA, DIST. SITAMARHI,
5. BRIJ MOHAN JHA, SON OF BHAGWAN DAT JHA, VILLAGE-
BISHWANATHPUR, P.O. SITAMARHI COURT P.S. DUMRA DIST.
SITAMARHI.
6. GAJENDRA RAI, SON OF KISHORI RAI, VILLAGE- LAUHDIH, P.O.
BISHUNPUR, P.S. DUMRA, DIST. SITAMARHI.
7. HARIHAR RAI, SON OF RADHE RAI, VILLAGE, VISHA (MADHOPUR
RAUSHAN) P.O. SITAMARHI COURT, DIST. SITAMARHI. .
8. RAM NARAIN SINGH, SON OF DASAI SINGH, VILLAGE-
MURADPUR TOLA, P.O. AND P.S. DUMRA DIST. SITAMARHI.
9. KALAWATI DEVI, WIFE OF BHOLA RAI, VILLAGE
BISHWANATHPUR, P.O. DUMRA COURT, P.S. DUMRA DIST.
SITAMARHI.
10. NAGENDRA SINGH, SON OF SIDHESHWAR SINGH, VILLAGE-
RUPAULI RUPHARA, P.O. KOILI, P.S. BATHNAHA DIST.
SITAMARHI.
11. BIRENDRA NATH SINGH, SON OF MANAGER SINGH, VILLAGE-
RAMPUR MAJHOLIA, P.O. RASALPUR, P.S. DUMRA DIST.
SITAMARHI.
12. RUPLAL SAH, SON OF GULAM SAH, VILLAGE- BHAV PRASAD, P.O.
PARMANANDPUR, P.S. DUMRA, DIST. SITAMARHI.
13. BHOLA SHANKAR PRASAD, SON OF CHOBHILAL SAH. VILLAGE
BHANUDIH, P.O. VANASPATTI, P.S. RUNNISAIDPUR, DIST.
SITAMARHI.
14. VISHWANATH MAHTO, SON OF PARMESHWAR MAHTO,
VILLAGE- VISHA (MADHOPUR RAUSHAN) P.O. AMGHATTA, P.S.
DUMRA, DIST. SITAMARHI.
15. JITENDRA KUMAR RAI, SON OF PARMESHWAR MAHTO,
VILLAGE- BHAV PRASAD, P.O. PARMANANDPUR, P.S. DUMRA,
DIST. SITAMARHI:---PETITIONERS.
Versus
1. The State Of Bihar THROUGH THE CHIEF SECRETARY, GOVT. OF
BIHAR, PATNA.
2. SECRETARY, REVENUE PARISHAD, BIHAR, PATNA.
3. COMMISSIONER CUM SECRETARY, REVENUE AND LAND
REFORMS DEPARTMENT, GOVT. OF BIHAR, PATNA.
4. SECRETARY, RURAL DEVELOPMENT DEPT. GOVT. OF BIHAR,
PATNA.
5. SECRETARY, KARMIC AND ADMINISTRATIVE REFORMS DEPT.
GOVT. OF BIHAR, PATNA.
6. JOINT SECRETARY TO THE GOVT. RURAL DEVELOPMENT
DEPARTMENT, GOVT. OF BIHAR, PATNA.
7. UNDER SECRETARY, TO THE GOVERNMENT, KARMIC AND
ADMINISTRATIVE REFGORMS DEPT. GOVT. OF BIHAR, PATNA.
8. DEPUTY SECRETARY, REVENUE AND LAND REFOMS
DEPARTMENT, GOVT. OF BIHAR, PATNA.
9. DISTRICT MAGISTRATE, SITAMARHI.
10. SECRETARY, FINANCE DEPT. BIHAR, PATNA.
2
11. NAZARAT DEPUTY COLLECTOR, SITAMARHI.
12. ADDITIONAL COLLECTOR, SITAMARHI
13. COMMISSIONER, TIRHUT DIVISION, MUZAFFARPUR :---
RESPONDENTS.
----------------------------------
2. 26.08.2011. Heard learned counsel for the petitioners and
the State.
2. This writ petition has been filed praying,
inter alia, to direct the State-respondent i.e. District
Magistrate, Sitamarhi to accept the joining of the
petitioners on Class-IV post pursuant to appointment
order dated 01.09.2005, Annexure-2 issued in the
light of Advertisement No. 01 dated 23rd November,
2004, Annexure-1.
3. From the counter affidavit filed in the
instant case duly affirmed by Sri Gayan Kumar Ram,
Incharge Deputy Collector, District Establishment,
Sitamarhi it appears that petitioners have already
been appointed vide memo no. 16/imp dated
16.3.2007 and memo no. 9imp dated 27.2.2007,
Annexure-A and B to the said counter affidavit.
4. In the circumstances, the writ petition is
disposed of in the light of the statement made in
paragraphs 4, 7 of the said counter affidavit.
P.K.P. (V.N.Sinha,J.)