IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17111 of 2011
Mina Devi D/O Late Ramnaraiyan Manjhi R/O Vill. & P.O.
Bahadurpur Bazar, P.S. Barharia- Siwan---Petitioner
Versus
1. The State Of Bihar through Chief Secretary, Bihar, Patna
Bihar, Patna
2. The Principal Secretary, the Rural Development Deptt.
Bihar, Patna
3. The Deputy Development Commissioner-Cum-Chief
Executive Officer, Distt. Rural Development Authority, Siwan
4. The Nodal Officer Help Bihar Mahadalit Vikash Mission,
Patna------------------------------------Respondents
----------------------------------
2 17.11.2011 Heard learned counsel for the parties.
Taking into consideration that father of the petitioner was
not a permanent employee under the respondent but was working on a
contract basis, there is no circular or provision for giving appointment
to the ward of such employee under the compassionate appointment
head.
In view of the same no direction or mandamus can be
issued to appoint the petitioner on compassionate ground because her
father has died in the meanwhile.
This writ petition is dismissed as being devoid of merit.
(Ajay Kumar Tripathi, J.)
RPS