IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2788 of 2010
1. SRI RAM SHARMA S/O SHRI UMAKANT SHARMA R/O VILLAGE- BISHANPUR,
P.O.- AMRI BISHANPUR, P.S.- BIHPUR, DISTT.- BHAGALPUR
2. SHRAVAN KUMAR YADAV S/O SHRI GARBHU PRASAD YADAV R/O VILL.- RAMPUR,
P.O.- MASUMGANJ, P.S.- SULTANGANJ, DISTT.- BHAGALPUR
Versus
1. THE STATE OF BIHAR
2. THE DIRECTOR GENERAL-CUM-COMMANDANT GENERAL HOME GUARD FORCE,
BIHAR, PATNA
3. THE THEN DISTRICT MAGISTRATE, BHAGALPUR-CUM-CHAIRMAN HOME GUARD
SELECTION COMMITTEE, BHAGALPUR
4. THE THEN SUPERINTENDENT OF POLICE, BHAGALPUR-CUM-MEMBER HOME GUARD
SELECTION COMMITTEE, BHAGALPUR
5. THE THEN DISTRICT COMMANDANT HOME GUARD FORCE, BHAGALPUR-CUM-
MEMBER, HOME GUARD SELECTION COMMITTEE, BHAGALPUR
6. THE THEN DISTRICT WELFARE OFFICER, BHAGALPUR-CUM-MEMBER HOME GUARD
SELECTION COMMITTEE, BHAGALPU
-----------
2. 26.08.2010 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
The petitioner claims tobe an applicant in response to
advertisement no. 1/2006 for empanelment as Home Guard. It is
his case that 381 seats for Bhagalpur district were advertised
but only 307 have been filled up.
There are no allegations of hostile discrimination by
appointment of lesser qualified person or of person below him in
the merit panel.
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.)