High Court Patna High Court - Orders

Zarina Siddiqui @ Reena Sinha vs The State Of Bihar & Ors on 28 July, 2011

Patna High Court – Orders
Zarina Siddiqui @ Reena Sinha vs The State Of Bihar & Ors on 28 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.4595 of 2009
                              Zarina Siddiqui @ Reena Sinha
                                              Versus
                                  The State Of Bihar & Ors
                                           -----------

03. 28.07.2011 No one appears on behalf of the Petitioner.

Pleadings in the Writ Application indicate that

petitioner had applied for the post of Trained Panchayat

Teacher in different Panchayats of Kishanganj District.

Along with her application, she did not attach any of her

certificates of qualification.

Petitioner’s case is that all her certificates were

lost somewhere, while she was traveling in train.

Prayer of the petitioner is for direction to the

Respondents to consider her case for appointment, even

without looking her certificates, relating to qualification

and include her name in the merit list on the basis of her

claim and appoint her as Trained Panchayat Teacher.

I do not find any merit in this Writ Application.

Accordingly, it is dismissed.

(Mridula Mishra, J.)
SKM