High Court Patna High Court - Orders

Binod Kumar Prasad vs The State Of Bihar & Ors on 13 September, 2011

Patna High Court – Orders
Binod Kumar Prasad vs The State Of Bihar & Ors on 13 September, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.2527 of 2011
                Binod Kumar Prasad, aged about 36 years, son of late Bhola
                Mahto, resident of village Parmeshra, P.S.Lakhnaur, District
                Madhubani--------------------------------------------------------petitioner
                                     Versus
               1.The State of Bihar through the Secretary, Human Resources
               Department, Bihar, Patna
               2.The L.N.Mithila University, Kameshwar Nagar, Darbhanga
               3.National Teachers Training College, Arer, Madhubani
               4.The N.C.T.E. of India, New Delhi
               5.The District Superintendent of Education, Madhubani
               6.The Block Education Extension Officer, Phulparas, District
               Madhubani
               7.Pramukh-cum-Chairman, Employment, Unit, Phulparas, District
               Maddhubani----------------------------------------------------respondents
                                    -----------

For the petitioner :Mr.Vishwanath Ram, Advocate
For the State :Mr.Ratnakar Jha, AC to G.P.17

—–

2. 13.9.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner was appointed as Prakhand Sikshak on

12.4.2007 but subsequently his appointment was cancelled.

In view of the provisions of Rule 18 of the Bihar

Panchayat Primary Teacher(Appointment and Service

Condition) Rules, 2006, which are statutory in nature, an

alternative remedy has been provided to the petitioner

against any such order.

In the aforesaid circumstances, the writ application is

dismissed as not maintainable. The petitioner shall have

liberty to approach the statutory forum.

(Ramesh Kumar Datta,J.)

Spal/