IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3276 of 2011
Ashok Kumar, son of late Bhonu Sao, resident of village-
Pakriya, P.S. Hisua, District- Nawada......... Petitioner
Versus
1.The State Of Bihar
2. The District Magistrate, Nawada
3. Sub-divisional District Magistrate, Nawada
4. District Superintendent of Education, Nawada.
5. Block Development Officer(Hisua) District-Nawada
6. Block Education Extension Officer, Hisua, Nawada
7. Mukhiya Panchayat Raj, Ichua, Nawada.
8. Ravindra Kumar, son of Saryoo Prasad, P.O.Sachol,
P.S.Hisua, District- Nawada................ Respondents.
----------------------------------
2. 18.10.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
The petitioner is aggrieved by the Caste
Certificate of Extremely Backward Class granted to
respondent No.8 by the respondent authorities on the basis
of which he has obtained the appointment as Panchayat
Teacher under the E.B.C. category whereas according to
the petitioner he, being of Kurmi caste, belongs to the
O.B.C. category. After obtaining the Khatiyan, etc. of the
land belonging to the predecessors of the petitioner, the
petitioner applied before the District Magistrate, Nawada
to enquire into the Caste Certificate granted to respondent
No.8 on 30.1.2011, but no action has been taken.
Aggrieved by such inaction, the petitioner has approached
2
this Court.
In view of the aforesaid stand of the petitioner,
the writ application is disposed of with a direction to the
petitioner to file a fresh application along with a copy of
this order before the District Magistrate, Nawada, who
shall consider and dispose of the same within a period of
three months from the date of its filing after giving due
opportunity to the respondent No.8 to be heard in the
matter by passing a reasoned order.
VPS ( Ramesh Kumar Datta, J.)