IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2311 of 2008
Yogendra Prasad Mandal, Son of Sri Ramji
Prasad Mandal, resident of Village Kariaut,
P.O. Kariaut, P.S. Laukahi, District
Madhubani......................................................................Petitioner
Versus
1. The State Of Bihar.
2. The Director-cum-Secretary, Department of
Education, Bihar, Patna.
3. The District Education Officer, Madhubani,
Bihar.
4. The Chairman, District Board, Madhubani,
Bihar.
5. Md. Neshat Alam, Son of Md. Khalil,
resident of Village Umari Lakhnaour, P.S. -
District Madhubani...............................Respondents
-----------
2 28.06.2011 Heard learned counsel for the
petitioner as well as learned counsel for
the State.
Petitioner claims for a direction to
the respondents to appoint him as Physical
Trained Teacher on the basis of his ranking
in the provisional panel as contained in
Annexure-3.
However, in the counter affidavit it
is stated that after the provisional panel
was prepared and notice was issued in the
newspaper for the candidates to appear in
the counselling for preparation of final
panel, petitioner did not appear in the
counselling pursuant to the notice issued
in the newspaper. Hence, in the final list,
2
name of the petitioner was not included.
This fact is not denied by the petitioner.
In the circumstance, this Court does
not find any merit in this application. The
same is dismissed.
(J. N. Singh, J.)
BT