High Court Patna High Court - Orders

Kalpana Rani vs The State Of Bihar &Amp; Ors on 8 April, 2011

Patna High Court – Orders
Kalpana Rani vs The State Of Bihar &Amp; Ors on 8 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.13389 of 2007
Kalpana Rani, daughter of Late Shail Kumari, resident of House
No.100, Indira Nagar, Rajapur Pul, Patna, P.S. Patliputra,
District Patna.
                                                 -------- Petitioner
                                Versus
1. The State of Bihar through its Secretary and Commissioner,
   Department of Primary Education, Bihar, Patna.
2. Director, Primary Education of School, Bihar, Patna.
3. District   Education    Superintendent,   Collectorate,   Ghandhi
   Maidan, Patna.
                                                  ------ Respondents
                             -----------

2 8.4.2011 Heard learned counsel for the

petitioner and counsel for the State.

Admittedly the petitioner is the

married daughter of the deceased employee,

whose appointment on compassionate ground is

not permissible under the policy of the State

Government dated 5.10.1991 wherein only an

unmarried daughter in absence of wife and son

has a right of being considered for

appointment on compassionate ground.

That being so, this application is

wholly misconceived and, is, accordingly

dismissed.

Rsh                                                 (Mihir Kumar Jha, J.)