IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.9527 of 2008 MD. IFTEKHAR, SON OF MD. HASIM, RESIDENT OF VILLAGE- PAIKA GOLA, KAMALPUR, P.O. RANIPATRA, P.S. MUFFASIL RANI PATRA, DISTRICT- PURNEA. ... PETITIONER. Versus 1. THE STATE OF BIHAR. 2. THE DISTRICT MAGISTRATE, PURNEA, DISTRICT- PURNEA. 3. THE DISTRICT SUPPLY OFFICER, PURNEA, DISTRICT- PURNEA. 4. THE SUB-DIVISIONAL OFFICER, SADAR PURNEA, DISTRICT- PURNEA. .. RESPONDENTS. -----------
2. 08.12.2010. Heard learned counsel for the petitioner
and the State.
2. Petitioner is an applicant for
appointment a PDS dealer in Chandi Panchayat of
Purnea Block within Sub-division and District of
Purnea. The case for appointment as PDS dealer in
several Block of Purnea District was considered by
District Magistrate on 8.3.2008 which is evident
from Annexure-5. Appointment of a PDS dealer in
the Chandi Panchayat could not recommended as
scheduled caste candidate was not available for
being appointed as a PDS dealer against reserved
scheduled caste vacancy. PDS dealer(s) in other
categories for which the candidates were available
was recommended. It is submitted that in case
scheduled caste candidate is not available in Chandi
2
Panchayat, petitioner’s candidature could have been
considered as he belongs to extremely backward
class.
3. Having heard counsel for the parties, I
direct the Collector, Purnea to consider the request
of the petitioner for appointment as PDS dealer for
Chandi Panchayat against scheduled castes vacancy,
as early as possible, in any case within three months
from the date of receipt/production of a copy of this
order before the District Magistrate, Purnea.
Ibrar/- ( V. N. Sinha, J.)