High Court Jharkhand High Court

Parwati Charan Rajwar vs State Of Jharkhand & Ors on 4 January, 2010

Jharkhand High Court
Parwati Charan Rajwar vs State Of Jharkhand & Ors on 4 January, 2010
IN THE HIGH COURT OF JHARKHAND AT RANCHI
             W. P. (S) No. 1445 of 2008
Parwati Charan Rajwar                .............. Petitioner(s)
                      Versus
1.The State of Jharkhand
2.The Director,
Jharkhand State Project Council.
3.District Programme Coordinator, Bokaro.
4.District Programme Officer, Bokaro.
5.The Deputy Commissioner, Bokaro.
6.The Headmaster, Primary School, Asanbani,
Kumahartoli, Chandankayari, Distt:- Bokaro.............Respondent(s)
             .............
CORAM        : THE HON'BLE MR. JUSTICE D. N. PATEL
             .............
For the Petitioner(s)          : M/s Kalyan Banerjee, Advocate
For the Respondent(s) : J. C. to Sr. S. C.II
             ...........
04 / Dated 4th of January, 2010.

1. Learned counsel for the petitioner has submitted that despite there
is no public advertisement and despite there is no need to appoint him as
Para-Teacher with the respondents, the petitioner has applied voluntarily
and on his own to the respondents that he is the best suitable candidate
for the appointment of the Para-Teacher and as he has not been selected,
this writ petition has been preferred.

2. Having heard learned counsel for the petitioner and looking to the
aforesaid facts that there is no public advertisement and the petitioner
has applied privately. There is no legal vested right in the petitioner to be
appointed as Para-Teacher with the respondents. Whenever there is a
public employment, there must be equal opportunities for all the
candidates and there must be public advertisement and proper
advertisement in the local areas where the school / college is situated and
unless and until the respondents are in need of Para-Teacher, no such
application of the petitioner for the appointment of the Para-Teacher can
legally be considered by the respondents.

3. In view of the aforesaid submission, there is no substance in this
writ petition and the same is hereby, dismissed.

(D. N. Patel, J.)
Sandeep/