Patna High Court – Orders
Suman Kumar Jaiswal vs The State Of Bihar &Amp; Ors on 27 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7843 of 2010
1. SUMAN KUMAR JAISWAL S/O SRI SHYAM SUNDER
CHAUDHRY R/O VILL.- MUZAFFARA, P.S.- BIRPUR,
DISTT.- BEGUSARAI
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE, BEGUSARAI
3. THE DISTRICT SUPERINTENDENT OF EDUCATION,
BEGUSARAI
4. THE SUB-DIVISIONAL OFFICER, BEGUSARAI
5. THE BLOCK DEVELOPMENT OFFICER, BIRPUR,
BEGUSARAI
6. THE BLOCK EDUCATION EXTENTION OFFICER
BIRPUR, BEGUSARAI
7. THE MUKHIYA, DIH PAR PANCHAYAT, BIRPUR,
BEGUSARAI
8. THE PANCHAYAT SEVAK, DIH PAR PANCHAYAT,
BIRPUR BEGUSARAI
9. ASHOK KUMAR SAH S/O LATE HARILAL SAHU R/O
VILL.- MUZZAFARA, P.S.- BIRPUR, DISTT.- BEGUSARAI
-----------
2 27/01/2011 No interference is warranted in the impugned
order contained in annexure-5 because there is no legal
infirmity in the order passed by the District Teachers
Employment Appellate Authority, Begusarai. In absence
of any post of Panchayat Shiksha Mitra in existence after
1.7.2006, no direction can be given for appointment of
the petitioner, whatever be the merits of the case.
This writ application is dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)