High Court Patna High Court

Md. Safique Alam vs State Of Bihar And Ors. on 1 September, 2005

Patna High Court
Md. Safique Alam vs State Of Bihar And Ors. on 1 September, 2005
Equivalent citations: 2005 (3) BLJR 2029
Author: N Roy
Bench: N Roy


ORDER

Narayan Roy, J.

1. Heard counsel for the parties.

2. The petitioner is aggrieved by the order impugned, as contained in annexure 12 dated 7.3.2002, whereby and whereunder Primary School, Sabanpur, Kadwa-2 has been directed to be shifted to Sabanpur, Kadwa-2.

3. It is submitted by learned counsel for the petitioner that the school in question is a Government school and the order, issued at the behest of the Minister, who is not incharge of the Primary Education, is wholly without jurisdiction. It is also submitted that the Primary School, Sabanpur, Kadwa-2 is a well established school and a large number of students are partaking education and, therefore, there could have been no occasion to shift the school in question from one place to another. It is further submitted that the District Superintendent of Education, Katihar, has no jurisdiction to issue an order, as contained in annexure 12, and had there been occasion to shift a school, appropriate decision could have been taken by a duly authorised body and not at the behest of the Minister, who was not incharge of Primary Education.

4. JC to SC 9 on the basis of instruction submitted that the school was directed to be shifted for some other reasons, but at the same time it is submitted that the Minister, who was not incharge of Primary Education, had no jurisdiction to ask for shifting of the school in question from one place to another.

5. It is discernible from the order impugned that at the behest of the Minister, the District Superintendent of Education issued necessary direction for shifting of the school from one place to another and that also without any rhyme or reason. It does not appear to be a case, where on public petition the matter was examined by the apex body of the Department and necessary direction was issued.

6. Order impugned, in that view of the matter, is held to be wholly without jurisdiction.

7. In the result, this application is allowed and the order impugned, as contained in annexure 12, is set aside.

No order as to costs.