IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.11719 of 2011
Meena Devi WIFE OF ASHOK PASWAN RESIDENT
OF MAHUAR KHURD, P.S. BUNIYADGANJ,
DISTRICT GAYA
Versus
The State Of Bihar & Ors
----------------------------------
2 21/09/2011 In absence of any material or rules having been
produced before this Court which can demonstrate that
the engagement of the petitioner as a cook is by the State
in a substantive capacity, any engagement by any
authority will not come within the ambit of writ
jurisdiction of this Court.
This writ application is dismissed because the
Court cannot exercise or entertain applications of such
kind where the Court has no business to delve into the
affairs of such engagement i.e. engagement of a Cook by
a Vidyalaya Sewa Samiti.
AMIN/ (Ajay Kumar Tripathi, J.)