IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4325 of 2004
DUDHNATH RAM son of Late Gurhum Ram, resident of village- Goriya
Chapra, P.O. and P. S. Rivilgang, District- Saran, at present working as an
(Incharge headmaster), Assistant Teacher in Middle School Chakia, Anchal-
Manjhi-2, District- saran.
..... Petitioner.
Versus
1. THE STATE OF BIHAR
2. The Divisional Commissioner, Saran Division, Chapra.
3. The District Magistrate, Saran at Chapra.
4. The District Education Establishment Committee through it's Chairman,
the Deputy Development Commissioner, Saran at Chapra.
5. The District Superintendent of Education, Saran at Chapra.
6. The Range Education Officer, Mashrakh, District- Saran.
7. The Block Education Extension Officer, Ekma-1, District- Saran.
8. The District Treasury Officer, Saran at Chapra.
... Respondents.
-----------
5. 15.11.2010 Having heard learned counsel for the parties as
also perusing the materials on record, this Court would
find no error in the impugned order dated 11.2.2004
passed by the Divisional Commissioner in appeal
affirming the order of minor punishment passed by the
District Superintendent of Education, Chapra on
21.10.1997.
The solitary charge against the petitioner of
being absent in unauthorised manner having been proved
against him, the order of non-payment of salary for the
period in question as also an entry of censure in his service
record would hardly require any interference by this Court
2
in exercise of its power under Article 226 of the
Constitution of India.
That being so, this writ application is wholly
misconceived and is, accordingly, dismissed.
kanchan (Mihir Kumar Jha, J.)