IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3643 of 2011
ANIL KUMAR SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
2 25.4.2011 Heard learned counsel for the parties.
This writ application was filed by the petitioners
against the order which was issued by the office of the District
Superintendent of Education to remove the persons whose names
figured in the order which included the present petitioners from
the post of Panchayat teachers. The reason for such a direction was
that on verification of the marks sheet from the concerned
respondent, i.e. Bihar School Examination Board it were found to
be fake if not interpolated.
In the counter affidavit which has been filed on
behalf of Bihar School Examination Board a categorical statement
has been made in paragraph-5 with regard to authenticity of
annexure-5 series as well as the communication contained in
annexure-6.
The petitioners have obtained employment by
using forged documents. No interference is required to be made in
view of the stand of the respondent.
This writ application is dismissed.
RPS (Ajay Kumar Tripathi,J.)