IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15477 of 2010
Manish Kumar
Versus
The State Of Bihar & Ors
-----------
3. 23.08.2011 The State Government published an
advertisement for 224 posts. The advertisement itself
states that the vacancies were tentative liable to
increase or decrease. During the selection process
the State Government sent a further requisition for
181 vacancies.
Counsel for the Commission submits that
no recommendation can be made by the Commission
beyond the vacancies advertised. Any additional
vacancies can be the subject matter of a fresh
advertisement only. He submits that variation in
vacancies by a few seats is a different matter and a
wholesale increase by over 100 is another matter.
Prima facie the matter appears to be in
between the State Government and the Commission.
Let the Commission place on record its
Constitution and its powers to question the
requisition of the State Government.
List at the same position after two weeks.
P. Kumar ( Navin Sinha, J.)