High Court Patna High Court - Orders

Upendra Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 3 December, 2010

Patna High Court – Orders
Upendra Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 3 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.2418 of 2010
                     1. UPENDRA KUMAR S/O RAM PRASAD YADAV R/O VILL- SHYAMDEO
                        ,PO & PS- DHAMOUL, DISTRICT NAWADA
                     2. JAY RAM YADAV S/O JUGESHWAR YADAV R/O VILLAGE- CHANDI
                        PO- BRINDAVAN PS- ARIYARI, DISTT- SHEIKHPURA
                     3. JAY PRAKASH PRASAD S/O LATE BALDEO MAHTO R/O VILLAGE-
                        BENIPUR PO & PS- RUPAW DISTT- NAWADA---PETITIONERS
                                    Versus
                     1. THE STATE OF BIHAR THROUGH THE SECY. GOVT. OF
                        BIHAR,PATNA
                     2. THE COMMISSIONER-CUM-SECY, DEPTT. OF HUMAN RESOURCES
                        DEVELOPMENT, GOVT. OF BIHAR, PATNA
                     3. THE DIRECTOR, EDUCATION DEPTT. GOVT. OF BIHAR, PATNA.
                     4. THE PRINCIPAL SECY. DEPTT. OF HUMAN RESOURCES
                        DEVELOPMENT, GOVT. OF BIHAR, PATNA
                     5. THE DISTRICT MAGISTRATE,NAWADA
                     6. THE DISTRICT SUPERINTENDENT OF EDUCATION, NAWADA
                     7. THE B.E.E.O. PAKRI BARAWAN, DISTT- NAWADA--RESPONDENTS
                                 -----------

2 3.12.2010 Heard learned counsel for the parties.

Since the petitioner had obtained a degree from

Hindi Sahitya Samellan, Prayag Allahabad which is not a

recognized institution for B. Ed. Degree by the State, his

appointment was cancelled. The dismissal of the petitioner was for

valid and cogent reason. No interference is required.

This writ application is dismissed.

RPS                              (Ajay Kumar Tripathi,J.)