Patna High Court – Orders
Ramanand Pandey vs The State Of Bihar &Amp; Ors on 27 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2981 of 2010
1. RAMANAND PANDEY S/O LATE SATYADEO PANDEY R/O VILL SONKUKRA
BHOJPUR,PS.MASAURHI,DISTT-PATNA
Versus
1. THE STATE OF BIHAR THROUGH ITS DIRECTOR HUMAN RESOURCES
DEVELOPMENT DEPARTMENT BIHAR,PATNA
2. THE DEPUTY DIRECTOR(SECONDARY EDUCATION) HUMAN RESOURCES
DEVELOPMENT DEPARTMENT BIHAR,PATNA
3. THE SECRETARY,BIHAR SANSKRIT SIKSHA BOARD BORING CANAL
ROAD,PATNA
4. THE CHAIRMAN,BIHAR SANSKRIT SIKSHA BOARD BORING CANAL
ROAD,PATNA
5. ANIL KUMAR SINHA 'ANAL' THE SECRETARY OF CO-CALLED MANAGING
COMMITTEE OF BALDEVA SANSKRIT HIGH SCHOOL MASAURHI,R/O VILL
TAREGANA,P.S.MASAURHI,DISTT-PATNA
6. SURENDRA KUMAR 'SUNIL' S/O NOT KNOWN SO CALLED HEADMASTER
BALDEVA SANSKRIT HIGH SCHOOL,MASAURHI,P.S.MASAURHI,DISTT-PATNA
-----------
2/ 27/08/2010 Heard learned counsel for the petitioner and
learned counsel for the State as also for the Bihar Sanskrit
Siksha Board.
The petitioner is aggrieved by the constitution of
the Managing Committee dated 30.4.2007. It is fairly
acknowledged that its tenure was three years and it has
run its course.
If the petitioner is aggrieved by the constitution
of any fresh Managing Committee thereafter, his remedy
first lies in an appeal under the statutory provisions in like
manner as he had assailed the constitution of the Managing
Committee constituted on 30.4.2007, unsuccessfully.
The writ application is disposed with the liberty
as aforesaid.
KC ( Navin Sinha, J.)