IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.536 of 2007
Jagat Paswan, son of Shri Vishwa Nath Paswan, resident of village
Madhusudan Pakri, P.S. Lalgang, District- Vaishali .... Petitioner
Versus
1. The State Of Bihar through the Secretary, Human Resources
Development Department, Government of Bihar, New Secretariat,
Patna
2. The Director, Research & Training, Human Resources
Development Department, Government of Bihar, Patna
3. The Superintendent of Libraries, Central Library, Sinha Library
Campus, Sinha Library Road, Patna
4. The District Education Officer-cum- Secretary, Central Library,
Jamui
5. The Librarian, District Central Library, Gandhi Park, Jamui
6. The District Magistrate, Jamui .... ...... Respondents
-----------
02/ 18.07.2011 Heard learned counsel for the petitioner and the
State.
Petitioner is working as Class III employ in the
District Central Library, Gandhi Park, Jamui, which
according to the counsel for the State, is not State within
the meaning of Article 12 of the Constitution of India.
In the circumstances, relief prayed for in the
writ petition cannot be allowed, which is disposed of
granting liberty to the petitioner to take legal recourse
before the appropriate forum.
Arjun/ ( V. N. Sinha, J.)