IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7954 of 2011
Santosh Kumar Rajak SON OF LATE SUDARSHAN
RAM RESIDENT OF NAWADAH, P..S. TOWN,
DISTRICT BHOJPUR.
Versus
1. The State Of Bihar THROUGH THOME
COMMISSIONER, DEPARTMENT OF HOME GOVT.
OF BIHAR, PATNA.
2. DIRECTOR GENERAL OF POLICE, BIHAR, PATNA.
3. THE INSPECTOR GENERAL OF POLICE, NORTHERN
RANGE, MUZAFFARPUR.
4. THE SUPERINTENDENT OF POLICE, MOTIHARI.
----------------------------------
For the petitioner :- Mr. B. N. Gupta.
For the State :- Mr. Satish Kumar Sinha.
——
2 12/08/2011 Petitioner is supposed to be the son of one Tara
Devi who was the second wife of late Sudarshan Ram,
who was stated to be an Assistant Sub Inspector of Police
when he died in harness in the year 2007.
Based on the genealogical table annexed as
annexure-1, claim of the petitioner is that there were
three daughters from the first wife Bimla Devi and all of
them are now married and happily settled. Liability has
been left behind by the erstwhile employee with regard to
the streams of Tara Devi. There are three sons and two
daughters. All of them seem to be minor except the
present petitioner. He filed an application before the
-2-
Superintendent of Police, Motihari on 22.06.2007 as
would be evident from the so called postal receipt
annexed with the writ application. Since till date the
petitioner has not been informed about his status, he has
approached the High Court.
If such an application has been received by the
Superintendent of Police, Motihari i.e. respondent no. 4
and as no decision has been taken, according to the
petitioner, he is directed to process the application of the
petitioner and inform him about his status as well as with
regard to his right of such appointment within a
reasonable time frame of three months from the date of
production or communication of a copy of this order.
This writ application stands disposed of with the
direction aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)