IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12338 of 2007
Sudhindra Ram, son of Sri Bhikari Ram, resident of Village
Purhara, P.S.Tandwa, P.O. Navinagar, Dist. Aurangabad.
----- Petitioner
Versus
1. The State of Bihar through Secretary, Education Department,
Govt. of Bihar, Patna.
2. The Director, Primary and Secondary Education, Govt. of Bihar,
Patna.
3. The District Education Officer, Aurangabad.
4. The District Superintendent of Education, Aurangabad.
5. The Block Education Extension Officer, Navinagar Block, Dist.
Aurangabad.
6. The Pramukh, Navinagar Prakhand, Aurangabad.
7. The Block Development Officer, Navinagar, Prakhand, Aurangabad.
----------- Respondents
-----------
2 09.11.2011 No one appears on behalf of the
petitioner. Counsel for the State is present.
The writ application, raising a
challenge to the termination of service of
the petitioner on the post of Block Teacher
in the first instance, is not maintainable
before this Court, inasmuch as, the
petitioner has not moved the statutory
authority as named under Rule 18 of the Bihar
Panchayat Shikshak Appointment Rules, 2006.
In the considered opinion of this
Court, counsel for the State has taken a
valid objection and, therefore, this writ
application is dismissed as not maintainable.
(Mihir Kumar Jha, J.)
Rsh