IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12700 of 2010
1. JALENDRA KUMAR PATEL S/O SRI RAM SWARUP SINGH
R/O VILL.- BHAW BIGHA, P.O.- KANAP, P.S.- DAUD NAGAR,
DISTT.- AURANGABAD
2. RAM JANAM PRASAD S/O SRI KAMESHWAR PRASAD R/O
VILL.- HASPURA, P.S.- HASPURA, DISTT.- AURANGABAD
3. RAVINDRA KUMAR S/O SRI RAJ BANSHI SINGH R/O VILL.-
CHHAKU BIGHA, P.S.- DAUDNAGAR, DI
Versus
1. THE STATE OF BIHAR
2. THE DIRECTOR, BIHAR EDUCATION PROJECT COUNCIL
BELTRON BHAWAN, SHASTRI NAGAR, PATNA
3. THE ADMINISTRATIVE OFFICER BIHAR EDUCATION
PROJECT COUNCIL, BELTRON BHAWAN, SHASTRI NAGAR,
PATNA
4. THE DISTRICT MAGISTRATE CUM CHAIRMAN BIAHR
EDUCATION PROJECT, AURANGABAD
5. THE DISTRICT SUPERINTENDENT OF EDUCATION CUM
DISTRICT PROGRAMME COORDINATOR BIHAR EDUCATION
PROJECT, AURANGABAD
6. THE HEADMASTER (IN CHARGE) GOVT. MIDDLE SCHOOL,
BHAW BIGHA, P.S.- DAUDNAGAR, AURANGABAD
7. THE MUKHIYA CUM CHAIRMAN, VIDYALAYA MANAGING
COMMITTEE BHAW BIGHA, P.S. DAUDNAGAR,
AURANGABAD
-----------
02. 01.04.2011 Petitioner’s appointment is neither regular nor
substantive appointment under the State or an institution, which
is a direct limb of the State. In that view of the matter, the Court
is not inclined to interfere with the order.
So far as the claim of remuneration is concerned,
petitioners may avail common law remedies since the
respondents in the given facts are not amenable to the writ
jurisdiction of this Court.
The writ application is dismissed.
rkp ( Ajay Kumar Tripathi, J.)