Patna High Court – Orders
Kumar Ravish vs The State Of Bihar &Amp;Ors on 14 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1544 of 2008
Kumar Ravish, son of Sri Bachcha Lal Mandal,
resident of village Vedpur, P.O. Vedpur, P.S.
Shambhuganj, District- Banka ............ Petitioner
Versus
1.The State Of Bihar
2.The Secretary-cum-Commissioner, Human Resources
Development Department, Govt. of Bihar, Patna
3.The District Superintendent of Education, Banka
at Banka, District- Banka
4.The Pramukh Panchayat Samiti, Shambhuganj,
District- Banka
5.The Block Development Officer, Shambhuganj,
District- Banka
6.The Block Education Extension Officer,
Shambhuganj, District- Banka
7.The Mukhiya, Gram Panchayat Vedpur, District-
Banka
8.The District Magistrate, Banka at Banka,
District- Banka .............. Respondents
-----------
2. 14/09/2010 As per statement made in paragraph 6 of
the writ application itself, it is clear that
the petitioner could not attend counseling
due to some reasons beyond his control.
In the circumstances, he cannot raise
any grievance with regard to non-inclusion of
his name in the merit list. Petitioner has no
ground to claim any right to be considered
for appointment as Panchayat Teacher in the
process of appointment.
The writ application is accordingly
dismissed.
Pradeep/ ( J. N. Singh,J.)