IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15225 of 2011
Mritunjay Kumar Sinha S/O Late Sri Krishna Kumar Sinha R/O
Mohalla-New Rajendra Nagar Madhubani Purnea, P.S.-K. Hat, District-
Purnea.
Versus
1. The State of Bihar.
2. The Principal Secretary of Rural Development Department,
Government of Bihar, Patna.
3. The District Magistrate, Purnea.
4. The Deputy Development Commissioner, Purnea.
-----------
02. 09.11.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner was appointed on the basis of contract
executed between him and the respondent DRDA. The post is
supposed to be Panchayat Rojgar Sewak. The contract has been
rescinded by the authorities under the circumstance which is
reflected from the record.
In the opinion of this Court remedy of writ does not
lie for the petitioner to assail such a decision. Common law
remedy is the answer for him, if he feels there is a breach of
contract or he has a case for compensation for such a breach
before appropriate forum.
Writ is dismissed.
rkp ( Ajay Kumar Tripathi, J.)