High Court Patna High Court - Orders

Rudranand Yadav vs The State Of Bihar & Ors on 7 September, 2011

Patna High Court – Orders
Rudranand Yadav vs The State Of Bihar & Ors on 7 September, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Civil Writ Jurisdiction Case No.4694 of 2007
              Rudranand Yadav, son of Satyadeo Yadav, resident of village Bhelwa,
              P.O. Babhni, Anchal Singheshwar West, District Madhepura
                                                     ...                  Petitioner
                                                Versus
              1. The State Of Bihar
              2. The Director, Primary Education, Govt. of Bihar, Patna
              3. The District Magistrate, Madhepura
              4. The District Superintendent of Education, Madhepura
              5. The Headmaster cum Drawing and Disbursing Officer, Middle
                 School, Bhelwa, Anchal Sigheshwar West, District Madhepura
                                                    ...                 Respondents
                                   ----------------------------------

3. 7.9.2011 No one appears for the petitioner. Counsel for the

State is present.

The respondents as with regard to the following

prayer of the petitioner:

“(i) For issuance of a writ of mandamus
commanding upon the respondents to make payment
of arrears of salary since 28.12.1988 and also the
current salary in view of the office order passed by
respondent no.4 vide Memo No. 63-6 dated
18.7.1993 (Annexure 4) by which after proper
verification of the service of the petitioner salary of
the petitioner was directed to be paid with effect
from 28.12.1988.”

have explained in the counter affidavit that the order according

approval of payment of salary to the petitioner was based on

fraudulent exercise and as such, the petitioner will not be entitled

for payment of salary. In this regard the respondents have

produced the certificate of mark-sheet of the petitioner of his

Matriculation Examination showing his date of birth to be 2 nd

January, 1959 which would make him almost aged about 11 years

when he is said to have been appointed on the post of teacher in
2

Primary School even when he is said to have passed Matriculation

Examination in March, 1975. It is, thus, clear that the petitioner

had made an attempt to obtain an approval by playing fraud and

when an explanation was asked from him on 19.10.2009 vide letter

of the D.S.E., Madhepura dated 19.10.2009 he has not submitted

his reply till date. All these facts in the counter affidavit were

made known to the counsel for the petitioner by serving him a

copy of the counter affidavit on 18.8.2011, whereafter this Court

had also allowed the prayer of the learned counsel for the

petitioner to file his rejoinder to the counter affidavit in the order

dated 19.8.2011.

There is no rejoinder to the counter affidavit nor

counsel for the petitioner has appeared today.

It, thus, becomes clear that the petitioner after being

caught hold by his neck has abandoned his claim and has not

pressed this application.

That being so, this application is dismissed as not

pressed with a liberty to the respondents to take further action in

continuation to the show cause notice issued by the D.S.E.,

Madhepura.

(Mihir Kumar Jha,J.)

Surendra/