High Court Patna High Court - Orders

Rajan Kumar Singh vs The State Of Bihar &Amp; Ors on 17 August, 2010

Patna High Court – Orders
Rajan Kumar Singh vs The State Of Bihar &Amp; Ors on 17 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.708 of 2010
         1. RAJAN KUMAR SINGH S/O LATE BALBHADRA PRASAD SINGH
         R/O RATAULI, P.S.PIPRA,DISTT-SUPAUL
                              Versus
         1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY
         BIHAR, PATNA
         2. THE CHIEF SECRETARY, AGRICULTURE BIHAR, PATNA CUM
         AGRICULTURE , PRODUCTION COMMISSIONER, BIHAR, PATNA
         3. THE DIRECTOR P.P.M.CUM-NODEL OFFICER "AATMA',
         BIHAR,PATNA
         4. THE DIVISIONAL COMMISSIONER KOSHI DIVISION , SAHARSA
         5. THE JOINT DIRECTOR ,AGRICULTURE KOSI DIVISION ,
         SAHARSA
         6. THE D.M. CUM-CHAIRMAN 'AATMA', SUPAUL
         7. THE SUB-DIVISIONAL AGRICULTURE OFFICER-CUM-PROJECT
         DIRECTOR 'AATMA', SUPAUL
                                       -----------

3. 17.8.2010 Heard learned counsel for the petitioner

and the State.

Advertisement No. 2 /2007-08 was

published inviting applications for appointment on

the post of Stenographer, Accountant, Computer

Operator and Orderly-cum-Chowkidar. On

completion of the selection process a panel was

prepared in which one Sumit Kumar Suman was

placed at serial no. 1 of the panel for the post of

Accountant and the petitioner was at serial no. 2.

The petitioner questioned the placement of the other

candidate at serial no. 1, in C.W.J.C. No. 13394 of

2009 on the ground that he did not possess the

basic condition of eligibility. This Court noticed that

there was already an enquiry report and directed
2

appropriate action to be taken in accordance

therewith. A fresh order has been passed by the

District Magistrate, Supaul on 5.1.2010 which is

presently assailed.

Learned counsel submits that no sooner

that the person at serial no. 1 of the panel was found

to be disqualified for lacking essential eligibility

condition, the petitioner was the next eligible

candidate to be appointed.

Counsel for the State from the impugned

order points out that a common advertisement was

published for four posts and a common selection

process hold. He invites the attention of the Court

to Paragraph-4 of the impugned order to submit that

the irregularity in the selection process was not

confined to the wrong empanelment of the said

Sumit Kumar Suman at serial no. 1 for the post of

Accountant. In fact, the entire selection process was

vitiated in view of the leakage of question papers and

other irregularities leading to a decision much earlier

on 5.5.2008 reiterated on 27.6.2008 to annul the

entire selection process. It is submitted from the

statements made in the counter affidavit that no

appointment whatsoever has been made on any of

the four posts in pursuance of Advertisement No.
3

2/2007-08.

Mere empanelment creates no right to

appointment. If the respondents are satisfied that

their have been great irregularities in the process of

selection vitiating the entire process for all the four

posts and have passed appropriate orders upon

materials on record to that effect with reasons, this

Court does not find any infirmity in the impugned

order calling for interference.

There is no merit in this writ application.

It is accordingly dismissed.

P. Kumar                                      ( Navin Sinha, J.)