High Court Patna High Court - Orders

Md.Kalam vs The State Of Bihar & Ors on 1 August, 2011

Patna High Court – Orders
Md.Kalam vs The State Of Bihar & Ors on 1 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CIVIL WRIT JURISDICTION CASE No.5876 of 2011
                 Md.Kalam SON OF MD. EBRAHIM RESIDENT OF
                 TELBA, P.S. SUPAUL, DISTRICT SUPAUL.
                                          Versus
                              The State Of Bihar & Ors
                             ----------------------------------

2 01/08/2011 So long authenticity of annexure-5 is not

destroyed by some authentic material or evidence in this

regard, the ground urged by the petitioner that respondent

no. 5 has procured service on a false certificate of

education cannot form circumstance or basis for

interference in this writ application.

The Court is mindful of the fact that after the

year 1990 post of Chowkidar also became a civil post

under the State and it is no longer an inheritable right.

Any selection made to such post has to meet the test of

Articles 14 and 16 of the Constitution of India.

In that view of the matter, the claim of the

petitioner for his appointment as a matter of right does

not exist due to the changed circumstance.

So far as authenticity of annexure-5 is concerned,

petitioner will have to obtain evidence in this regard and

if he lays his hands on this clinching evidence, he may

have the occasion to move the authority on this score for
-2-

annulment of appointment of respondent no. 5 Satya

Narayan Yadav.

This writ application is otherwise dismissed with

the observation aforesaid.

AMIN/                (Ajay Kumar Tripathi, J.)