IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1345 of 2011
RAM BABU PASWAN SON OF DEV NARAYAN PASWAN,
RESIDENT OF VILLAGE- MALPUR, POLICE STATION-
DALSINGSARAI, DISTRICT- SAMASTIPUR.
... PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE DISTRICT MAGISTRATE CUM-COLLECTOR, SAMASTIPUR.
3. SUB-DIVISIONAL OFFICER, SAMASTIPUR.
4. THE DISTRICT ESTABLISHMENT COMMITTEE SAMASTIPUR
THROUGH THE COLLECTOR SAMASTIPUR.
5. DEPUTY COLLECTOR DISTRICT NAZARAT- DISTRICT-
SAMASTIPUR.
... RESPONDENTS.
-----------
2. 27.06.2011. Heard learned counsel for the petitioner.
He has approached this Court because the
district authority of Samastipur while preparing a panel
for appointment of Class-IV posts, did not include his
name even though he is supposed to be working on
daily wage basis from the year 1999, in the Sub-
divisional office of Dalsingsarai. Obviously, proper
inputs has not been furnished to the district headquarter
from the local level, which could be the circumstances
why the name of the petitioner has gone missing.
There is material to show that the petitioner
has approached the various authorities including the
District Magistrate, Samastipur but no decision on the
claim of the petitioner has been taken as there is
nothing to indicate that name of the petitioner has been
included or was verified.
Since local authorities are custodian of the
2
records and there is no counter affidavit filed on behalf
of the State which could indicate the exact position, the
writ petition is disposed of with a direction upon the
Sub-divisional Magistrate, Dalsingsarai to verify the
record with regard to the period the petitioner has been
working on daily wage, and thereafter make
recommendation to the District Magistrate, Samastipur,
who will look into the matter. If the claim of the
petitioner stands certified he shall take decision for
inclusion of his name for consideration along with the
rest for appointment on a Class-IV post in the district.
The Court expects the exercise to be
completed before any final decision is taken by the
district authorities to make final appointments.
This writ petition is disposed of with the
above direction.
Ibrar/- ( Ajay Kumar Tripathi, J )