High Court Patna High Court - Orders

Pawan Kumar Mehta vs The State Of Bihar &Amp; Ors on 3 December, 2010

Patna High Court – Orders
Pawan Kumar Mehta vs The State Of Bihar &Amp; Ors on 3 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.12209 of 2010
                   PAWAN KUMAR MEHTA S/O LATE AMBIKA PRASAD MEHTA
                   R/O LAKSHMIPUR, P.O. & P.S.- BIHARIGANJ, DISTT.-
                   MADHEPURA
                                              Versus
                   1. THE STATE OF BIHAR THROUGH THE SECRETARY
                   PERSONNEL AND ADMINISTRATIVE REFORMS DEPARTMENT,
                   GOVERNMENT OF BIHAR, VIKASH BHAWAN, BAILEY ROAD,
                   PATNA
                   2. THE DISTRICT MAGISTRATE, MADHEPURA, BIHAR.
                   3. THE REGIONAL DEPUTY DIRECTOR OF EDUCATION, KOSHI
                   DIVISION, SAHARSA
                   4. THE DISTRICT EDUCATION OFFICER, MADHEPURA
                   5. THE DISTRICT SUPERINTENDENT OF EDUCATION,
                   MADHEPURA
                                          -----------

03. 03.12.2010 Heard learned counsel for the petitioner and learned counsel

for the State.

The reason for the petitioner to file the writ application is

because by a common recommendation the District Compassionate

Appointment Committee had made for appointment of all those

candidates, whose case was considered under the compassionate

appointment head. Name of the petitioner has also figured in that list,

which is evident from Annexure-2. However, when the matter came

down finally for appointment, four persons came to be appointed on

Class-III post. Petitioner was directed to approach the authorities for his

accommodation as a Panchayat Teacher on the ground that no vacancies

are available for the respondents to offer.

Counsel for the petitioner has very categorically asserted in

para 8 of the writ application with regard to availability of the post,

based on information he has obtained. This fact has not been

controverted in the counter affidavit, which has been filed on behalf
2

of the respondents. Obviously, respondents have something to hide or

they do not want to speak truth with regard to such assertions.

In view of the same the writ application is disposed of with

direction upon respondent No3, Regional Deputy Director of

Education, Koshi Division, Saharsa, to consider the claim of the

petitioner afresh and pass necessary orders within a period of three

months from the date of communication / production of a copy of this

order with a rider that if what has been stated in paragraph No.8 of the

writ application is correct, then consequential order will flow in favour

of the petitioner.

The writ application is disposed of with above direction.

rkp                             ( Ajay Kumar Tripathi, J.)