IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2135 of 2010
1. RITESH KUMAR S/O LATE KEDAR NATH R/O VILL
LODIPUR,P.S.MEHUS,DISTT-SHEIKHPURA
Versus
1. THE STATE OF BIHAR
2. THE COMMISSIONER, CUM-SECRETARY, WATER RESOURCES DEPT.
GOVT. OF BIHAR, PATNA
3. THE ADDITIONAL SECRETARY, WATER RESOURCES DEPT.,
4. THE ENGINEER IN CHIEF, WATER RESORCES DEPT.IRRIGATION BIHAR,
PATNA
5. THE CHIEF ENGINEER, WATER RESOURCES DEPART.(IRRIGATION) AT
ANISABAD,PATNA
6. THE EXECUTIVE ENGINEER-CUM-CONDUCTING OFFICER, PLANNING AND
MONITRARING DIVISION NO.20
7. THE EXECUTIVE ENGINEER TIRHUT CANAL REVISION NO.1, MOTIHARI,
DISTT-MOTIHARI
-----------
02. 13.08.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The counter affidavit in response to the writ
petition for a claim to compassionate appointment states
that the petitioner has been told to apply in proper Form
and furnish requisite documents. No sooner that he does
so, his application shall be considered in accordance with
law.
The option to expedite matters lies with the
petitioner. If the petitioner applies in the prescribed
manner along with necessary documents preferably
within one month from today, this Court expects his
application to be considered expeditiously in accordance
with law within a maximum period of four to six month
from the same.
The application stands disposed.
P.K. (Navin Sinha, J.)