High Court Patna High Court - Orders

Ishwari Ram vs The State Of Bihar & Ors on 28 June, 2011

Patna High Court – Orders
Ishwari Ram vs The State Of Bihar & Ors on 28 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.732 of 2005
                               Ishwari Ram
                                  Versus
                         The State Of Bihar & Ors
                               -----------

9 28.06.2011 The petitioner has challenged the order of his

termination on several grounds.

Petitioner was appointed by the Regional Director, Animal

Husbandry, Saharsa on Class-IV post prior to 28th October 1981.

Thereafter he was terminated from service in the year 1999, vide

Annexure-7.

The State has filed counter affidavit stating the fact that

the appointment of the petitioner and others was completely illegal, as it

was made without their names being forwarded from the Employment

Exchange and without following any selection process and, as such, the

appointment was back door appointment.

It has been stated by the learned counsel for the State that

the said order of appointment made by the Regional Director, Animal

Husbandry was considered by the Hon’ble Supreme Court and the

Hon’ble Supreme Court in the case of State of Bihar Vs. Upendra

Narayan Singh has decided that the appointment of persons made by the

Regional Director, , Animal Husbandry is completely illegal and,

accordingly, the order passed by the State of Bihar was held to be legal.

In view of the judgment of the Hon’ble Supreme Court

(supra), this writ petition has no merit and it is, accordingly, dismissed.

       Jay/                                    ( Shivaji Pandey,J)