Patna High Court – Orders
Jitendra Kumar vs The State Of Bihar &Amp; Ors on 21 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4553 of 2010
JITENDRA KUMAR S/O SRI SHIVJEE ROY R/O VILL.-
BAHUARA, P.O.- KRISHANWARA, P.S.- PATEPUR, DISTT.-
VAISHALI.
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY HUMAN RESOURCES
DEVELOPMENT DEPTT. GOVT. OF BIHAR, PATNA
3. THE DIRECTOR, PRIMARY EDUCATION HUMAN
RESOURCES DEVELOPMENT DEPTT. GOVT. OF BIHAR, PATNA
4. THE DISTRICT MAGISTRATE VAISHALI AT HAJIPUR
5. THE DEPUTY DEVELOPMENT COMMISSIONER VAISHALI
AT HAJIPUR
6. THE DISTRICT SUPERINTENDENT OF EDUCATION
VAISHALI AT HAJIPUR
7. THE SUB-DIVISIONAL OFFICER MAHUA, DISTT.- VAISHALI
8. THE BLOCK DEVELOPMENT OFFICER PATEPUR, DISTT.-
VAISHALI
9. THE BLOCK EDUCATION EXTENSION OFFICER PATEPUR,
DISTT.- VAISHALI
10. THE HEADMASTER GOVT. PRIMARY SCHOOL, BAHUARA,
BLOCK- PATEPUR, DISTT.- VAISHALI
11. THE HEADMASTER GOVT. PRIMARY SCHOOL, BAHUARA,
BLOCK- PATEPUR, DISTT.- VAISHALI
12. SMT. SUDHA KUMAR D/O RAM ESHWAR SINGH R/O VILL.-
KRISHNAWARA, GRAM PANCHAYAT BAHUARA, BLOCK-
PATEPUR, DISTT.- VAISHALI; AT PRESENT POSTED AS
INCHARGE HEADMISTRESS, GOVT. MIDDLE SCHOOL,
KRISHNAWARA, BLOCK- PATEPUR, DISTT.- VAISHALI
13. MUKHIYA GRAM PANCHAYAT RAJ- BAHUARA, BLOCK-
PATEPUR, DISTT.- VAISHALI
14. THE PANCHAYAT SECRETARY GRAM PANCHAYAT RAJ-
BAHUARA, BLOCK- PATEPUR, DISTT.- VAISHALI
15. RAKESH RAI S/O JINIS LAL RAI R/O VILL.- KRISHNAWARA,
P.S.- PATEPUR, DISTT.- VAISHALI
16. THE DISTRICT TEACHERS EMPLOYMENT APPELLATE
TRIBUNAL VAISHALI THROUGH ITS MEMBER
-----------
02. 21.12.2010 The decision contained in Annexure-22 is a well considered
decision based on factual finding which was recorded by the appellate
authority. In absence of any legal infirmity having been pointed out
there is no occasion for this Court to interfere with the said decision.
Submission on behalf of the petitioner made at the bar now that his
2
submission has not been taken into consideration is an after thought
and it cannot be considered at the level of the writ court in absence of
clear pleadings and evidence. Generality of such submission shall not
do.
Writ is dismissed.
rkp ( Ajay Kumar Tripathi, J.)