High Court Patna High Court - Orders

Abhay Kumar vs The State Of Bihar &Amp; Ors on 25 February, 2011

Patna High Court – Orders
Abhay Kumar vs The State Of Bihar &Amp; Ors on 25 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC NO.15545 OF 2005
ABHAY KUMAR, SON OF SHIV PRASAD SINGH, RESIDENT OF VILLAGE
MOHALLA PRABUDH COLONY, ROAD NO. 03, KHARKHURA (B HALUAHI),
POLICE STATION DELHA, DISTRICT GAYA .............................PETITIONER
                             VERSUS
  1. THE STATE OF BIHAR
  2. THE PROJECT DIRECTOR, BIHAR STATE AIDS CONTROL COMMITTEE,
     STATE HEALTH AND FAMILY WELFARE ORGANIZATION BHAWAN,
     SHEIKHPURA, PATNA-14
  3. THE CIVIL SURGEON, SITAMARHI
  4. THE SUPERINTENDENT, SADAR HOSPITAL, SITAMARHI
  ................................................................. ....................RESPONDENTS
                              *********

4 25/02/2011 The petitioner was appointed as a Male

Counsellor under the Bihar State Aids Control

Committee. The appointment as per Annexure-1 was on

contractual basis for a period of one year. The petitioner

is aggrieved by the fact that his appointment was

cancelled vide the order contained in Annexure-3 and 4.

It is submitted that the reasons given for cancelling the

order of appointment is that there was no signature of

the Statistical Officer, Bihar State Aids Control

Committee, Patna on the mark sheet. It was also alleged

that there was some interpolation in the marks of this

petitioner.

Whatever be the reason for the cancellation, the

fact remains that the appointment was made on

contractual basis for a period of one year which has

expired on 28.03.2006.

2

In view of the aforesaid facts, this writ

application has become infructuous and as such, this

application is dismissed.

Anand                                         ( Sheema Ali Khan, J. )