IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4243 of 2006
SUBHADRA DEVI WIFE OF LATE RAJENDRA PRASAD
LAL, RESIDENT OF VILLAGE NASIBCHAK, P.S.
BARBIGHA, SHEIKHPURA.
Versus
THE STATE OF BIHAR & ORS
-----------
2 29/10/2010 Petitioner has already been appointed on Class
IV post on the basis of compassionate ground. Now she
is looking for better avenues by asking for a direction for
her appointment on Class III post.
Law is already there in this regard. It is well
settled by this Court in various decisions that
appointment on compassionate ground is only a
mechanism to reach out to the family in distress and not a
mechanism to acquire higher post and privilege.
Petitioner has been appointed on Class IV post and there
is no law by virtue of which she can be directed to be
promoted to the next higher post or appointed on the next
higher post especially when she has been appointed
under a special circumstance not satisfying the touch
stone of Articles 14 and 16 of the Constitution of India.
-2-
No direction can be given in this regard. This
writ application is dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)