High Court Patna High Court - Orders

Paramahans Kumar Rai vs The State Of Bihar & Ors on 14 October, 2011

Patna High Court – Orders
Paramahans Kumar Rai vs The State Of Bihar & Ors on 14 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Civil Writ Jurisdiction Case No.4724 of 2007
              Paramahans Kumar Rai, SON OF SRI MATHURA RAI, RESIDENT OF
              VILLAGE- KARWASIN, P.O. SAHAR, P.S. SAHAR, DISTRICT-
              BHOJPUR :---PETITIONER.
                                                  Versus
              1. The State Of Bihar THROUGH THE CHIEF SECRETARY,
              GOVERNMENT OF BIHAR, PATNA.
              2. THE D.G. CUM I.G. OF POLICE, BIHAR, PATNA.
              3. THE A.I.G. OF POLICE (PERSONAL) BIHAR, PATNA.
              4. THE D.I.G. OF POLICE CENTRAL RANGE, PATNA
              5. THE S.P. TRAFFIC, PATNA (CUM CHAIRMAN CONSTABLE
              SELECTION COMMITTEE, PATNA.
              6. THE S.P. NALANDA CUM MEMBER C.S.C.PATNA :---
              RESPONDENTS.
                                     ----------------------------------

2. 14.10.2011. Heard learned counsel for the

petitioner and the State.

2. Petitioner was an applicant for

appointment on the post of Constable

pursuant to Advertisement No. 1/98 under the

Home Guard Category but was not selected.

He approached the High Court in C.W.J.C. No.

4819 of 2001 which was disposed of under

orders dated 22.11.2004 directing the Deputy

Inspector General, Central Range, Patna to

consider the grievance of the petitioner and to

pass a reasoned order. In compliance of the

said order D.I.G., Central Range, Patna passed

order bearing Memo No. 153 dated

12.02.2007, Annexure-2 rejecting the

representation of the petitioner holding that

candidature of the petitioner was not

considered for appointment under the Home

Guard Category as petitioner acquired training

as Home Guard from State of U.P. and under
2

Advertisement No. 1/98 there was clear

stipulation that Home Guards acquiring

training from other States than Bihar shall not

be considered.

3. Counsel for the petitioner

submitted that aforesaid stipulation confining

the selection of Home Guards from amongst

the Home Guards of Bihar is discriminatory

and violative of Article 14 of the Constitution

of India.

4. Without going into the correctness

or otherwise of the aforesaid submission it is

observed that before participating in the

selection process pursuant to Advertisement

No. 1/98 which debarred the Home Guards of

other States from participating in the selection

test petitioner should have challenged such

clause as violative of Article 14 of the

Constitution of India. Petitioner having not

challenged the clause of advertisement, in my

opinion, is not justified in submitting that his

candidature be considered in the category of

Home Guard.

5. There is no merit in the writ

petition, which is, dismissed.

P.K.P.                                   (V.N.Sinha,J.)