IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11730 of 2005
MD. ADIL HUSSAIN S/O OF MD. MOINUDDIN R/O
VILL- PURANI BAZAR, WARD NO.5, PS & DISTT
MADHEPURA------------------PETITIONER
Versus
1. THE STATE OF BIHAR
2. DISTRICT & SESSIONS JUDGE, MADHEPURA
3. UMESH RAM S/O SUDARSHAN RAM POSTED AS CAR DRIVER OF
CIVIL COURT, MUNGER
4. NAGENDER SORAIN S/O THAKUR SORAIN R/O VILL-JORGAMA,
PS- MURLIGANJ, DISTT- MADHEPURA-----RESPONDENTS.
-----------
For the Petitioner: Mr. P. K. Agrawal, Advocate
For the State: Mr. S.K.Singh, SC-22, &
Mr. Shailendra Kr.Singh
AC to SC-22.
———-
3 1.9.2010 Heard learned counsel for the parties.
There is no averment or assertion in the writ
application to show that the petitioner is a claimant for
appointment to the post of drivers which were reserved for
schedule caste and scheduled tribe candidates. Appointments have
come to be made on the basis of a newspaper advertisement
inviting applications from S.C. & S.T. candidates for the post of
drivers in the Civil Court as it was reserved for S.C. & S.T.
category only. If the petitioner does not belong to that category he
has no right to challenge the appointments of respondent nos. 3
and 4 as they came to be appointed to the said posts which were
specially reserved for S.C. & S.T. category, to which the petitioner
does not belong.
This writ application has no merit and it is
dismissed
RPS (Ajay Kumar Tripathi,J.)