High Court Patna High Court - Orders

Ashok Kumar Singh vs The State Of Bihar &Amp; Ors on 25 March, 2011

Patna High Court – Orders
Ashok Kumar Singh vs The State Of Bihar &Amp; Ors on 25 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                           CIVIL WRIT JURISDICTION CASE No.3557 of 2011
              ====================================================
              Ashok Kumar Singh (Secretary, Saran, Zila Abhibhavak Sangh), Son of Late
              Yugal Kishore Singh, resident of Village- Barbatta, P.S. Sonepur, District-
              Saran.
                                                   ....      ....     Petitioner
                                           Versus
              1. The State of Bihar through the Chief Secretary, Government of Bihar,
                 Patna.
              2. The Secretary, Human Resources Department, Patna.
              3. The Commissioner, Saran at Chapra.
              4. The D.I.G., Saran at Chapra.
              5. The District Magistrate, Saran at Chapra.
              6. The Superintendent of Police, Saran at Chapra.
              7. The District Education Officer, Saran at Chapra.
              8. The Secretary, Bihar School Examination Board, Patna.
                                                   ....      ....     Respondents
              ====================================================
              Appearance :
              For the Petitioner:  Mr. Dhananjay Mishra, Advocate
              For the Respondent No. 1 to 7: Mr. Ashok Kumar Keshri, AAG-11
              For the Respondent No.8: Mr. Sunil Kumar Mandal, Advocate
              ====================================================
              CORAM: HONOURABLE THE CHIEF JUSTICE
                        and
                        HONOURABLE MR. JUSTICE JYOTI SARAN

              ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3. 25.3.2011. Feeling apprehensive, the petitioner, a
resident of Village Barbatta, P.S.-Sonepur, District-Saran
has filed this petition under Article 226 of the
Constitution in public interest.

According to the petitioner, the Saran district
is a disturbed area. The students are not able to take the
Board examination without apprehension of injury to
their life and person. The petitioner has, therefore,
prayed suitable arrangements for protection be made so
that the students may take Board examinations without
-2-

fear to their life and person.

The Board examinations commenced on 23rd
February 2011 and are over. No untoward incident has
been reported from any of the examination centers in
Saran district. The apprehension of unsocial elements
taking over the examinations has proved unwarranted.

In view of the passage of time, the cause of
action does not survive.

The petition is, accordingly, dismissed.

(R.M. Doshit, CJ)

(Jyoti Saran, J)
Pawan/-