High Court Patna High Court - Orders

Ajeet Kumar vs The State Of Bihar &Amp; Ors on 8 December, 2010

Patna High Court – Orders
Ajeet Kumar vs The State Of Bihar &Amp; Ors on 8 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.2337 of 2010
                   AJEET KUMAR S/O DEVENDRA PRASAD R/O MOHALLA- MAIN
                   ROAD, MASHUDHI, P.S.- MASHUDHI, DISTT.- PATNA
                                              Versus
                   1. THE STATE OF BIHAR THROUGH THE SECRETARY
                   PANCHAYAT RAJ, GOVERNMENT OF BIHAR, PATNA
                   2. THE COLLECTOR ARWAL
                   3. DISTRICT WELFARE ARWAL
                   4. THE SUB DIVISIONAL OFFICER ARWAL
                   5. THE SECRETARY GRAM PANCHAYAT RAJ
                                          -----------

02. 08.12.2010 Writ has been filed because the petitioner claims that he has

requisite merit and marks to be considered and appointed, in the district

of Arwal as a teacher. He has alleged that he has been arbitrarily ousted

from the zone of consideration and he has a rightful claim for

appointment.

State was directed to explain the situation and now a

counter affidavit has been filed where there is a clear evidence along

with assertions that the petitioner did not furnish the mark-sheets for his

training and other details which made his consideration untenable so

far as respondents are concerned. The receiving register has been

annexed as Annexure-A where name of the petitioner figures at serial

No.9 and the evidence speaks for itself. If the receiving register

indicates the factual position with regard to the claim of the petitioner,

then respondents have done no wrong by non-consideration merely

because he has furnished some material at the time of so-called

counselling.

In the opinion of the Court, the question of eligibility and

drawing up the merit list will be dependent upon availability of all the

marks and mark-sheets, which makes a person eligible at the
2

threshhold. In absence of the same, petitioner has no right for

consideration.

It is a misplaced kind of writ application. The same is

dismissed.

rkp                            ( Ajay Kumar Tripathi, J.)