Supreme Court of India
Arvind Kumar Etc.Etc vs State Of Bihar & Ors on 2 February, 2011
Bench: Deepak Verma, Dalveer Bhandari
1
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NOS. 1240-1241 OF 2011
(Arising out of SLP(C) Nos.20279-20280/2009)
ARVIND KUMAR ETC. ETC. Appellant(s)
:VERSUS:
STATE OF BIHAR AND ORS. Respondent(s)
WITH
CIVIL APPEAL NOS. 1242-1243 OF 2011
(Arising out of SLP(C) Nos.25288-25289/2009)
SHAILENDRA MOHAN SINGH AND ORS. Appellant(s)
:VERSUS:
STATE OF BIHAR AND ORS. Respondent(s)
AND
CIVIL APPEAL NO. 1244 OF 2011
(Arising out of SLP(C) No.4283/2010)
CHANDAN KUMAR AND ANR. Appellant(s)
:VERSUS:
STATE OF BIHAR AND ORS. Respondent(s)
O R D E R
S.L.P.(C) Nos.20279-20280/2009:
Leave granted.
These appeals emanate from a common judgment dated 7.7.2009 passed by the High Court of Judicature at Patna in L.P.A. Nos.305/2009 and 475/2009.
We have heard the learned counsel for the parties.
Mr. Ranjit Kumar, learned senior counsel 2 appearing for the appellants submits that 2,149 candidates have already been selected for the posts of Sub Inspectors of Police in the State of Bihar.
Mr. Gopal Singh, learned standing counsel for the State of Bihar submits that requisition for appointment of 299 posts of Sub Inspectors of Police through direct recruitment has been sent to the Staff Selection Commission.
In the peculiar facts and circumstances of these cases, we direct the Bihar Staff Selection Commission to hold fresh examinations for the 299 posts of Sub Inspectors of Police and only the appellants, who were writ petitioners before the High Court of Judicature at Patna, whose cases were adjudicated upon or are pending before the High Court (total 223 only as per the list given in Court by Mr. Ranjit Kumar, learned senior counsel) would be at liberty to appear in the physical and written examinations.
The schedule of examinations would be decided by the respondents and all those who pass the physical and written examinations would be appointed by the respondents and for the remaining posts of Sub Inspectors, a fresh advertisement would be 3 issued by the Staff Selection Commission and appointments would be made in accordance with law.
We hope and trust that the entire process of fresh selection would be completed expeditiously, in any event, within six months from the date of communication of this order.
With these observations, these appeals are disposed of, leaving the parties to bear their own costs.
All the pending I.As. are dismissed. S.L.P.(C) Nos.25288-25289/2009 and 4283/2010:
Leave granted in all the matters.
These appeals are also disposed of in terms of the aforesaid order, leaving the parties to bear their own costs.
.....................J (DALVEER BHANDARI) .....................J (DEEPAK VERMA) New Delhi;
February 02, 2011.