IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5797 of 2006
RAHUL KUMAR YADAV
Versus
THE STATE OF BIHAR & ORS
-----------
04. 16.11.2010 Fact is that petitioner has already been accommodated or
appointed on a Class IV post on compassionate ground. Merely because
recommendation was made at a point of time to consider his case for
appointment on Class III post, it does not give him a right as such
because in terms of the policy of the government no compassionate
appointment can be made on a Class III post as such posts are
promotional post and/or are filled up by direct recruitment. Petitioner
should be more than happy with such an appointment since such
appointments verge on violation of Articles 14 and 16 of the
Constitution of India.
The writ application has no merit. It is dismissed.
rkp ( Ajay Kumar Tripathi, J.)