IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2814 of 2010
1. SHIV KUMAR PRASAD S/O SRI BALDEO YADAV R/O VILL- DEOKALI, P.S
MANPUR, DISTT- NALANDA
2. RAM ISHWAR PRASAD S/O LATE RAMBRIKSH PRASAD R/O VILL- TARAPUR, P.S
DEEPNAGAR, DISTT- NALANDA
Versus
1. THE STATE OF BIHAR
2. DIRECTOR GENERAL OF POLICE, GOVT.OF BIHAR,PATNA
3. INSPECTOR GENERAL OF POLICE, GOVT.OF BIHAR,PATNA
4. PRESIDENT, SELECTION PARISHAD BOARD NO.2, NORTH ZONE, POLICE
FORCE,MUZAFFARPUR CUM COMMANDANT, BIHAR POLICE FORCE-6, MUZAFFARPUR
5. DISTRICT COMMANDANT BIHAR HOMEGUARD POLICE, NALANDA
-----------
2. 26.08.2010 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
The petitioner claims to be an applicant in response to
advertisement no. 1/2004 for appointment as Constable under
the 50% seats reserved for Home Guard.
There are no allegations of marks obtained by him, any
person with lesser marks having been appointed or merit panel
having been violated. Only because the respondents may have
sought verification of his claim of Home Guard status per se
does not create any right in him.
Only if the petitioner files a representation making
detailed disclosure of hostile discrimination, arbitrariness and
violation of the merit panel with full details of the name of the
candidates in that event alone the respondents are required to
consider his representation and dispose it of expeditiously in
accordance with law.
The writ application stands disposed.
Snkumar/- (Navin Sinha,J.)