High Court Patna High Court - Orders

Sri Gopal Pandey vs The State Of Bihar &Amp; Ors on 25 February, 2011

Patna High Court – Orders
Sri Gopal Pandey vs The State Of Bihar &Amp; Ors on 25 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC NO.15500 OF 2005
SRI GOPAL PANDEY, SON OF LATE SIDHESHWAR PANDEY, RESIDENT OF
VILLAGE PANDITPUR, POST OFFICE NADWA, POLICE STATION PANDEY
PATTI, DISTRICT BUXAR .......................................................PETITIONER
                                 VERSUS
   1. THE STATE OF BIHAR THROUGH THE SECRETARY, SECONDARY
      EDUCATION, GOVERNMENT OF BIHAR, PATNA
   2. THE SECRETARY, BIHAR SANSKRIT SHIKSHA BOARD, PATNA, BIHAR
   3. THE DISTRICT OFFICER, BUXAR
   4. THE S. E. O., BUXAR
   5. THE SECRETARY, S.S.B.K. SANSKRIT HIGH SCHOOL, BUXAR
   6. THE HEADMASTER, S.S.B.K. SANSKRIT HIGH SCHOOL, BUXAR
   ....................................................................................RESPONDENTS
                                  ********

3 25/02/2011 The claim of the petitioner is that he was appointed in

the year 1986 in the S.S.B.K. Sanskrit High School, Buxar. It is

further contended that the strength of the School is 7 plus 2 and

that the petitioner was regularly working in the said school and

his name was recommended by the Bihar Sanskrit Shiksha

Board for consideration and confirmation.

On the other hand, a counter affidavit has been filed

on behalf of the District Education Officer annexing the

attendance register of the School which indicates that the

petitioner has not signed on the attendance register. It is,

further, submitted on behalf of the State that in fact the

petitioner is not working in the School.

In the facts aforesaid, this Court cannot come to a

conclusion that in fact the petitioner was regularly working in

the said School.

This application is accordingly dismissed.

Anand                                                       ( Sheema Ali Khan, J. )