High Court Patna High Court - Orders

Nawal Kishore Pandey &Amp; Anr vs The State Of Bihar &Amp; Ors on 17 March, 2011

Patna High Court – Orders
Nawal Kishore Pandey &Amp; Anr vs The State Of Bihar &Amp; Ors on 17 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.8443 of 2010
           1.   NAWAL KISHORE PANDEY S/O LATE BISHU DUTT PANDEY
                R/O VILL.- MANIKA, P.S. MADANPUR, DISTT.-
                AURANGABAD.
           2.   ARUN KUMAR CHAUDHARY S/O SRI AMRIT CHAUDHARY R/O
                JAY PRAKASH NAGAR, P.S. AND DISTT.- AURANGABAD
                                                 ............... PETITIONERS
                                Versus
           1.   THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY
                GOVT. OF BIHAR, PATNA
           2.   THE SECRETARY BOARD OF REVENUE, BIHAR, PATNA
           3.   THE DIVISIONAL COMMISSIONER MAGADH DIVISION, GAYA
           4.   THE DISTRICT MAGISTRATE, AURANGABAD .......RESPONDENTS
                                   -----------

3. 17/03/2011 Petitioner has filed this writ

application for a direction to the

respondents to consider their cases for

appointment against vacant sanctioned posts

of Class IV under Aurangabad Collectorate.

Learned counsel for the petitioners

relies upon two orders of this Court dated

12.10.2009 and 29.1.2010, copies whereof are

annexed as Annexures-5 and 5/A. From these

orders it appears that an advertisement had

been published in the district of Aurangabad

in December, 2009 inviting applications for

regular appointment on Class IV posts.

Petitioners claim that they have been working

on daily wages with the respondents since

long and they have already applied against

the said advertisement.

In the circumstances, in natural course,
2

cases of the petitioners have to be

considered by the respondents in accordance

with law. The writ application is accordingly

disposed of with a direction to the

respondents that if the petitioners have

applied against December, 2009 advertisement,

their cases should be considered for regular

appointment in accordance with law.

Pradeep/                            ( J. N. Singh,J.)