High Court Patna High Court - Orders

Pulkit Mishra vs The State Of Bihar &Amp; Ors on 17 August, 2010

Patna High Court – Orders
Pulkit Mishra vs The State Of Bihar &Amp; Ors on 17 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.902 of 2001
          PULKIT MISHRA, son of Late Ram Rup Mishra,
          resident of village Basudeopur, P.S. Begusarai
          Mufassil, District Begusarai, at present Assistant
          Teacher in Rajkiyakrit Middle School, Lafahar
          Chak, Ramdiri, P.S. Matihani, District Begusarai
                                        ...            Petitioner
                                    Versus
          1. THE STATE OF BIHAR
          2. The   Secretary    cum   Commissioner,    Prathmik,
             Madyamik and Adult Education, Govt. of Bihar,
             Vikas Bhawan, Patna
          3. The Director, Primary Education, Govt. of
             Bihar, Vikas Bhawan, Patna
          4. The District Establishment Committee, through
             its Chairman, District Begusarai
          5. The Collector, Begusarai, District Begusarai
          6. The   District    Superintendent    of   Educaiton,
             Begusarai, District Begusarai
          7. The    Block    Education    Officer,    Begusarai,
             District Begusarai
                                         ...          Respondents
                                -----------

4. 17.8.2010 No one appears for the petitioner.

Counsel for the State is present.

The following prayer of the

petitioner in this writ application:

“This is an application for
issuance of an appropriate writ and
a writ in the nature of mandamus
for commanding and directing the
respondents to promote the
petitioner in B.A. trained and M.A.
trained scales with retrospective
effect and pay the difference of
such scales as the petitioner is
Acharya with English and trained
and has been working on Matric
trained scale since 1967 and many
juniors have got B.A. trained and
2

M.A. trained scales and this
petitioner has been discriminated
by the respondents and further
declaring such rule or order if
any, void and illegal if such
debars promotion discriminately.”

has to be strictly governed by the judgment

of Full Bench in the case of Ram Nath Prasad

Singh vs. State of Bihar & ors., reported in

2009(3) PLJR 384.

That being so, this application is

also disposed of in the same terms.

(Mihir Kumar Jha,J.)

Surendra/