IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3411 of 2010
1. PRAMOD KUMAR S/O SHRI NAGESHWAR SINGH R/O VILL.-
DAULATPUR GANDHI TOLA, P.S. GAURICHAK, DISTT.- PATNA
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY (HOME)
POLICE DEPTT., OLD SECRETARIAT, PATNA
2. DIRECTOR GENERAL OF POLICE, BIHAR, PATNA
3. INSPECTOR GENERAL OF POLICE, PATNA
4. DEPUTY INSPECTOR GENERAL OF POLICE, PATNA
5. DEPUTY INSPECTOR GENERAL OF POLICE HUMAN RIGHTS,
BIHAR, PATNA
6. SENIOR SUPERINTENDENT OF POLICE CUM CHAIRMAN,
PATNA RAIL POLICE SELECTION BOARD, PATNA
7. CITY SUPERINTENDENT OF POLICE, PATNA
8. SUPERINTENDENT OF RAIL POLICE, PATNA
-----------
2. 13.9.2010 Heard learned counsel for the petitioner and
the State.
The issue relates to grant of five additional
marks based on the NCCB certificate for selection on the
post of Constable.
Strong reliance has been placed on an order
of this Court in C.W.J.C. No. 16285 of 2007, affirmed in
L.P.A. No. 821 of 2008 and analogous cases.
Counsel for the State very fairly submits that
if the petitioner was similarly situated on facts, he is
entitled to the same treatment.
The application is disposed in terms of the
aforesaid orders of this Court for examination of the
claims of the petitioner for similarity on facts and a
reasoned and speaking order be passed within a
maximum period of three months from the date of
receipt/production of a copy of this order.
If the respondent no. 3 proposes to hold that
the petitioner is not similarly situated, they are required
to disclose the reasons to him, grant him a personal
hearing and then pass a reasoned and speaking order on
the issue of distinction to facilitate judicial review, should
the need arise.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J.)